Punjab-Haryana High Court
Raj Bala vs State Of Haryana on 19 February, 2009
In the High Court of Punjab and Haryana at Chandigarh
CRM No. M-3279 of 2009
Date of Decision: 19.02.2009
Raj Bala .....Petitioner
Versus
State of Haryana .....Respondent
Coram Hon’ble Mr. Justice K. C. Puri
Present:- Mr. Jitender Nara , Advocate
for the petitioner.
Mr. Ashok Jindal, AAG, Haryana.
K. C. Puri, J (Oral)
Petitioner is seeking anticipatory bail in case FIR No. 363 dated
10.7.2008, under Sections 302, 120B IPC and 25/54/59 of Arms Act
registered at Police Station City, Gurgaon which is punishable with death
penalty. The weapon of offence, according to the prosecution, is yet to be
recovered.
No ground for grant of anticipatory bail is made out.
Dismissed.
February 19, 2009 ( K. C. Puri ) mamta Judge