High Court Punjab-Haryana High Court

Nachhattar Singh vs State Of Punjab on 22 January, 2009

Punjab-Haryana High Court
Nachhattar Singh vs State Of Punjab on 22 January, 2009
IN THE HIGH COURT OF PUNJAB & HARYANA AT CHANDIGARH

                              Crl.M. No. M- 1979 of 2009
                              Date of decision : 22.1.2009.

                             ...

    Nachhattar Singh
                                              ................ Petitioner

                              vs.

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



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



    Present: Sh. D.S. Gill, Advocate
             for the petitioner.
                 ...


    K.C. Puri, J. (Oral)

The offence is punishable under Section 307/34 IPC. The

petitioner was having gandasa at the time of occurrence.

No extra ordinary circumstance for the grant of concession

of anticipatory bail is made out.

The petition stands dismissed.

( K.C. Puri )
22.1.2009. Judge
chug