Punjab-Haryana High Court
Shindo vs State Of Punjab on 20 April, 2009
In the High Court of Punjab and Haryana at Chandigarh
Crl. Misc. No. M-9871 of 2009
Date of decision: April 20, 2009
Shindo
.. Petitioner
Vs.
State of Punjab
.. Respondent
Coram: Hon’ble Mr. Justice A.N. Jindal
Present: Mr. S.S. Gill, Advocate for the petitioner.
A.N. Jindal, J
Heard.
No fresh grounds to grant anticipatory bail are made out.
However, the petitioner may surrender before the trial court and in that
situation, the trial court shall dispose of the application within three days,
keeping in view that she was declared innocent by the police.
Dismissed.
April 20, 2009 (A.N. Jindal) deepak Judge