High Court Punjab-Haryana High Court

Jaspal Singh vs State Of Punjab on 19 August, 2009

Punjab-Haryana High Court
Jaspal Singh vs State Of Punjab on 19 August, 2009
        IN THE HIGH COURT OF PUNJAB AND HARYANA
                       AT CHANDIGARH.

                                    Criminal Misc. No.M-22173 of 2009 (O&M)

                                    Date of Decision: 19.8.2009.

Jaspal Singh
                                                       ....Petitioner

               Versus

State of Punjab
                                                        ...Respondent

CORAM : Hon'ble Mr. Justice Rajesh Bindal

Present:-      Mr. S.K. Saini, Advocate
               for the petitioner.

               Mr. Anter Singh Brar, Sr. DAG Punjab.

RAJESH BINDAL J.

                        ****

Considering the seriousness of the allegations against the

petitioner in the FIR, I do not find this to be a fit case for grant of pre-arrest bail.

The petition is accordingly dismissed.





                                                    (RAJESH BINDAL)
19.8.2009                                                JUDGE
Reema