Punjab-Haryana High Court
Gurtej Singh vs State Of Punjab on 17 December, 2009
IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH
--
CRM No. 33520 M of 2009
Date of decision: 17.12.2009
Gurtej Singh ........ petitioner
Versus
State of Punjab .......Respondent(s)
Coram: Hon'ble Ms Justice Nirmaljit Kaur
-.-
Present: Mr.Ranjit Sharma, Advocate
for the petitioner
Mr. K S Pannu, Deputy Advocate General, Punjab
for the respondent - State
-.-
1. Whether Reporters of local papers may be
allowed to see the judgement?
2. To be referred to the Reporter or not?
3. Whether the judgement should be reported in
the Digest?
Nirmaljit Kaur, J. (Oral)
Specific allegations have been made in the FIR.
No ground for grant of anticipatory bail is made out.
Dismissed.
(Nirmaljit Kaur)
Judge
December 17, 2009
mohan