High Court Punjab-Haryana High Court

Raghubir Singh And Others vs State Of Punjab on 25 August, 2009

Punjab-Haryana High Court
Raghubir Singh And Others vs State Of Punjab on 25 August, 2009
IN THE HIGH COURT OF PUNJAB & HARYANA AT CHANDIGARH

                            Crl.M. No. M-16320 of 2009 (O&M)
                            Date of decision : 25.8.2009.

                            ...

    Raghubir Singh and others
                                           ................ Petitioners

                            vs.

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



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



    Present: Sh. Rajeshwar Singh Thakur, Advocate
             for the petitioners.

            Sh. Sudhir Nehra, Additional Advocate General,
            Punjab

            Sh. Sukhmeet Singh, Advocate for the complainant
                ...


    K.C. Puri, J. (Oral)

As per allegation of the prosecution, all the petitioners were

armed with deadly weapons. As per State counsel, weapons of

offence have not been recovered.

No ground for grant of anticipatory bail is made out.

Consequently, the petition stands dismissed.

( K.C. Puri )
25.8.2009. Judge
chugh