High Court Punjab-Haryana High Court

Pardeep Sharma And Another vs State Of Haryana on 31 July, 2009

Punjab-Haryana High Court
Pardeep Sharma And Another vs State Of Haryana on 31 July, 2009
        IN THE HIGH COURT OF PUNJAB AND HARYANA
                       AT CHANDIGARH.

                                   Criminal Misc. No.M-20682 of 2009 (O&M)

                                   Date of Decision: 31.7.2009.

Pardeep Sharma and another
                                                     ....Petitioners

               Versus

State of Haryana
                                                      ...Respondent

CORAM : Hon'ble Mr. Justice Rajesh Bindal

Present:-      Mr. Rajinder Sarout, Advocate
               for the petitioners.

RAJESH BINDAL J.

                        ****

The petition for anticipatory bail has been filed by the petitioners in

this Court directly. Let the petitioners firstly approach the learned Sessions

Judge, for the relief prayed. The petition directly filed to this Court cannot be

entertained.

Dismissed with liberty to the petitioners to approach the learned

Sessions Judge.





                                                  (RAJESH BINDAL)
31.7.2009                                              JUDGE
Reema