High Court Punjab-Haryana High Court

Mindo W vs State Of Punjab on 19 April, 2011

Punjab-Haryana High Court
Mindo W vs State Of Punjab on 19 April, 2011
IN THE HIGH COURT OF PUNJAB & HARYANA AT CHANDIGARH

                             Crl.M. No. M- 2131 of 2011 (O&M)
                             Date of decision : 19.4.2011

                            ...

    Mindo wd/o Sant Ram
                                           ................Petitioner

                             vs.

    State of Punjab
                                           .................Respondent



    Coram: Hon'ble Mr. Justice K.C. Puri



    Present: Sh. Ashok Giri, Advocate
             for the petitioner

            Sh. Amandeep Singh Rai, Assistant Advocate General,
            Punjab.
                ...

    K.C. Puri, J.

Report of the Medical Officer has been placed on the file.

The petitioner is seeking interim bail for four weeks on medical

grounds. As per the medical report, no ground for grant of interim

bail is made out.

So, far as regular bail is concerned, since the quantity

recovered is commercial in nature, no ground for grant of regular bail

is made out.

Consequently, the petition stands dismissed.

However, the trial be expedited.


                                                ( K.C. Puri )
    19.4.2011                                       Judge
    chugh