High Court Punjab-Haryana High Court

Neeraj Kumar vs State Of Punjab on 3 December, 2009

Punjab-Haryana High Court
Neeraj Kumar vs State Of Punjab on 3 December, 2009
            IN THE HIGH COURT OF PUNJAB AND HARYANA
                       AT CHANDIGARH.


                                           CRM M-26306 of 2009
                                           Date of Decision: 03.12.2009


Neeraj Kumar

                                                     ....Petitioner

             Versus


State of Punjab

                                                     ...Respondent

CORAM : Hon'ble Ms. Justice Nirmaljit Kaur

Present:-    Mr. B.C. Bitta, Advocate
             for the petitioner.

             Mr. K.S. Panu, D.A.G., Punjab
             for the respondent-State.

                         *****

          1. Whether Reporters of Local Newspapers may be
             allowed to see the judgment ?
          2. To be referred to the Reporters or not ?
          3. Whether the judgment should be reported in the
             Digest ?
          **
NIRMALJIT KAUR, J. (ORAL)

Learned counsel for the petitioner has placed on record the

copy of order dated 05.11.2009 passed by the Chief Judicial Magistrate,

Nawanshahr, vide which, the bail bonds have been furnished.

Accordingly, the order dated 18.09.2009 passed by this Court

is confirmed and the petition is, hereby, allowed.




                                                     (NIRMALJIT KAUR)

03.12.2009                                                  JUDGE
gurpreet