High Court Punjab-Haryana High Court

Sunder Singh vs State Of Haryana on 5 May, 2009

Punjab-Haryana High Court
Sunder Singh vs State Of Haryana on 5 May, 2009
        In the High Court of Punjab and Haryana at Chandigarh.

                     CRM No. M- 10097 of 2009
                     Decided on:- 05.05.2009

Sunder Singh              ......Petitioner

Versus

State of Haryana          .......Respondent

Coram Hon’ble Mr. Justice K. C. Puri

Present Mr. Raj Mohan Singh, Advocate
for the petitioner.

Mr. A. K. Jindal, AAG, Haryana.

K. C. Puri, J.(Oral )

As per allegations of the prosecution, the petitioner was
running a racket of issuing forged cover notes.

The gravity of offence does not make out a case for grant of
anticipatory bail.

Dismissed.

May 05, 2009                                      ( K.C. Puri )
Mamta                                                 Judge