High Court Punjab-Haryana High Court

Jitender Alias Ravi vs The State Of Haryana on 27 October, 2009

Punjab-Haryana High Court
Jitender Alias Ravi vs The State Of Haryana on 27 October, 2009
               IN THE HIGH COURT OF PUNJAB AND HARYANA
                        AT CHANDIGARH


                             Criminal Misc. No. M-21027 of 2009 (O&M)
                             Date of decision: 27.10.2009

Jitender alias Ravi
                                                                .. Petitioner
       v.

The State of Haryana
                                                                .. Respondent


CORAM:        HON'BLE MR. JUSTICE RAJESH BINDAL

Present:      Mr. Jainender Saini, Advocate for
              Mr. Bikram Chaudhary, Advocate for the petitioner.

              Ms. Ritu Punj, DAG, Haryana.


                                   ..

Rajesh Bindal J.

Learned counsel for the State submits that prosecution evidence in
the present case is already over and the case is fixed for defence evidence.

Considering the stage of trial, I do not find any reason to grant bail
pending trial to the petitioner.

Accordingly, the present petition is dismissed.

(Rajesh Bindal)
Judge
27.10.2009
mk