Punjab-Haryana High Court
Golty vs State Of Punjab on 11 December, 2009
IN THE HIGH COURT OF PUNJAB AND HARYANA
AT CHANDIGARH.
Crl. Misc. No.M-34783 of 2009
Date of Decision: 11.12.2009
Golty
....Petitioner
Versus
State of Punjab
...Respondents
CORAM : Hon'ble Ms. Justice Nirmaljit Kaur
Present:- Mr. Mukesh Kumar Bhatnagar, Advocate
for the petitioner.
*****
1. Whether Reporters of Local Newspapers may be
allowed to see the judgment ?
2. To be referred to the Reporters or not ?
3. Whether the judgment should be reported in the
Digest ?
**
NIRMALJIT KAUR, J. (ORAL)
Learned counsel for the petitioner states that the injury
attributed to the petitioner is grievous in nature.
No ground for anticipatory bail is made out.
Dismissed.
(NIRMALJIT KAUR)
11.12.2009 JUDGE
gurpreet