Punjab-Haryana High Court
Jatinder Singh vs State Of Punjab on 12 January, 2009
In the High Court of Punjab and Haryana at Chandigarh
Crl. Misc. No. M-653 of 2009
Date of decision: January 12, 2009
Jatinder Singh
... Petitioner
Vs.
State of Punjab
... Respondent
Coram: Hon’ble Mr. Justice A.N. Jindal
Present: Mr. G.P.S. Bal, Advocate for the petitioner.
A.N. Jindal, J
Stated that the petitioner wants to surrender before the trial
court.
Consequently, the instant petition stands dismissed with the
direction to the petitioner to appear before the trial court on the date fixed
and in that situation, if he moves application for grant of bail, the same be
decided within one month.
January 12, 2009 (A.N. Jindal) deepak Judge