Punjab-Haryana High Court
Nirmal Singh Alias Pammi vs State Of Punjab on 30 November, 2009
IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH
Crl. Misc. No. M-28812 of 2009
Date of Decision: November 30, 2009
Nirmal Singh alias Pammi ... Petitioner
Versus
State of Punjab ... Respondent
CORAM: HON'BLE MR. JUSTICE S.D. ANAND
Present : Mr. Navjeet Singh, Advocate, for the petitioner.
Mr. Arshvinder Singh, DAG, Punjab.
***
S.D. Anand, J.
It is only lalkara and fist blow which are attributed to
the petitioner. The fatal blow is not attributed to the petitioner.
Without expressing any opinion on the merits of the
case, this petition shall stand allowed. Bail to the satisfaction of
the learned Trial Court.
November 30, 2009 ( S.D. Anand ) vinod Judge