Punjab-Haryana High Court
Kuldip Singh And Others vs State Of Punjab on 4 August, 2009
IN THE HIGH COURT OF PUNJAB AND HARYANA
AT CHANDIGARH.
Criminal Misc. No.M-16535 of 2009 (O&M)
Date of Decision: 4.8.2009.
Kuldip Singh and others
....Petitioners
Versus
State of Punjab
...Respondent
CORAM : Hon'ble Mr. Justice Rajesh Bindal
Present:- Mr. Sumeet Narang, Advocate for
Mr. A.S. Manaise, Advocate
for the petitioners.
Mr. Anter Singh Brar, Sr. DAG Punjab.
Mr. S.S. Goraya, Advocate
for the complainant.
RAJESH BINDAL J.
****
The injuries suffered by the complainant party were found to be
grievous as some were with sharp edged weapon and some with blunt weapon.
Complainant, his brother and son suffered serious injuries.
Complainant remained admitted in the hospital for ten days. Sarabjit Singh
remained admitted in the hospital for about three weeks where as Bhupinder Pal
Singh for about seventeen days.
Considering the seriousness of allegations, I do not find it to be a fit
case for grant of anticipatory bail.
Dismissed.
(RAJESH BINDAL)
4.8.2009 JUDGE
Reema