Punjab-Haryana High Court
Sultan Alias Kala vs State Of Haryana on 8 October, 2009
IN THE HIGH COURT OF PUNJAB & HARYANA AT CHANDIGARH
Criminal Misc. No. M-13032 of 2009
Date of decision : October 08, 2009
Sultan alias Kala
....Petitioner
versus
State of Haryana
....Respondent
Coram: Hon'ble Mr. Justice L.N. Mittal
Present : Mr. AK Khunger, Advocate, for the petitioner
Mr. Sidharth Sarup, AAG Haryana
L.N. Mittal, J. (Oral)
Learned State counsel, on instructions from ASI Om Parkash,
states that the main case is fixed before the trial court for final orders for
today.
In view of the aforesaid, the instant bail petition is dismissed.
( L.N. Mittal )
October 08, 2009 Judge
'dalbir'