Punjab-Haryana High Court
Gurcharan Singh vs State Of Punjab on 19 February, 2009
In the High Court of Punjab and Haryana at Chandigarh
CRM No. M- 2563 of 2009
Date of Decision: 19.02.2009
Gurcharan Singh .....Petitioner
Versus
State of Punjab .....Respondent
Coram Hon’ble Mr. Justice K. C. Puri
Present:- Mr. A. S. Sivia, Advocate
for the petitioner.
Mr. P. S. Bajwa, AAG, Punjab.
K. C. Puri, J (Oral)
As per allegations of the prosecution, petitioner alongwith
Hardip Singh fired two gun shots. The weapon of offence has not been
recovered.
No ground for grant of anticipatory bail is made out.
Dismissed.
February 19, 2009 ( K. C. Puri ) mamta Judge