High Court Punjab-Haryana High Court

Jagshir Singh @ Mani vs State Of Punjab on 12 July, 2011

Punjab-Haryana High Court
Jagshir Singh @ Mani vs State Of Punjab on 12 July, 2011
           IN THE PUNJAB AND HARYANA HIGH COURT
                       AT CHANDIGARH


                                       Crl. Misc. No.M-17980 of 2011 (O&M)
                                         Date of Decision: 12.07.2011

Jagshir Singh @ Mani
                                                                    ...Petitioner

                                     Versus

State of Punjab
                                                                   ..Respondent

CORAM: Hon'ble Mr. Justice Rajesh Bindal

Present:     Mr. Kulbir Sekhon, Advocate for the petitioner.


                                       .....
RAJESH BINDAL, J.

The petitioner is said to be one of the accused, who as per the
allegations in the FIR were instrumental in commission of crime, in which
Manjinder Singh was killed, on the date, when his daughter was to be
married.

Considering the allegations made in the FIR, I do not find it to
be a fit case for granting regular bail to the petitioner.

Dismissed.

(RAJESH BINDAL)
JUDGE
12.07.2011
sharmila