High Court Punjab-Haryana High Court

Kulwinder Singh And Another vs State Of Punjab on 6 October, 2009

Punjab-Haryana High Court
Kulwinder Singh And Another vs State Of Punjab on 6 October, 2009
        IN THE HIGH COURT OF PUNJAB AND HARYANA
                        AT CHANDIGARH.

                                    Criminal Misc. No.M-19083 of 2009 (O&M)

                                    Date of Decision: 6.10.2009.

Kulwinder Singh and another
                                                     ....Petitioners

                Versus

State of Punjab
                                                      ...Respondent

CORAM : Hon'ble Mr. Justice Rajesh Bindal

Present:-       Mr. O.P. Kamboj, Advocate
                for the petitioners.

                Mr. Mehardeep Singh, DAG Punjab.

                Mr. P.K. Gupta, Advocate
                for the complainant.

RAJESH BINDAL J.

                         ****

On September 2, 2009, this Court directed the petitioners to join

investigation and appear before the Investigating Officer on September 9, 2009

at 10:00 a.m.

Learned counsel for the State submitted that the petitioners had

not appeared on the date and time fixed by the Court to join investigation.

Considering the conduct of the petitioners, I do not find it to be fit

case for grant of anticipatory bail.

Dismissed.




                                                  (RAJESH BINDAL)
6.10.2009                                              JUDGE
Reema