Punjab-Haryana High Court
Palwinderjit Singh vs State Of Punjab on 19 January, 2009
IN THE HIGH COURT OF PUNJAB & HARYANA AT CHANDIGARH
Crl.M. No. M-1434 of 2009
Date of decision : 19.1.2009.
...
Palwinderjit Singh
................ Petitioner
vs.
State of Punjab
.................Respondent
Coram: Hon'ble Mr. Justice K.C. Puri
Present: Sh. V.V. Thakur, Advocate
for the petitioner.
...
K.C. Puri, J. (Oral)
The petitioner has absented from the Court from 24.10.2007.
There is no reasonable explanation for the same.
No ground for grant of extraordinary relief of anticipatory
bail is made out.
The petition stands dismissed.
( K.C. Puri )
19.1.2009. Judge
chug