Punjab-Haryana High Court
Ranjit Singh vs State Of Punjab on 25 August, 2009
IN THE HIGH COURT OF PUNJAB & HARYANA AT CHANDIGARH
Crl.M. No. M- 18507 of 2009 (O&M)
Date of decision : 25.8.2009.
...
Ranjit Singh
................ Petitioner
vs.
State of Punjab
.................Respondent
Coram: Hon'ble Mr. Justice K.C. Puri
Present: Sh. P.K.S. Phoolka, Advocate
for the petitioner.
Sh. Sudhir Nehra, Additional Advocate General,
Punjab
...
K.C. Puri, J. (Oral)
As per allegation of the prosecution, petitioner alongwith
other accused was apprehended while making preparation for dacoity.
No weapon of offence is stated to be recovered from him.
The accused is in custody since 9.1.2009. The trial is not likely to be
concluded at an early date.
Bail to the satisfaction of the trial Court.
( K.C. Puri )
25.8.2009. Judge
chugh