Punjab-Haryana High Court
Surinderpal Singh @ Rimpi vs State Of Punjab on 22 April, 2009
IN THE HIGH COURT OF PUNJAB & HARYANA AT CHANDIGARH
Crl.M. No. M-8458 of 2009
Date of decision : 22.4.2009.
...
Surinderpal Singh @ Rimpi
................ Petitioner
vs.
State of Punjab
.................Respondent
Coram: Hon'ble Mr. Justice K.C. Puri
Present: Sh. Rajesh Batheja, Advocate
for the petitioner.
Sh. A.P. S. Mann, Senior Deputy Advocate General,
Punjab
...
K.C. Puri, J. (Oral)
The petitioner has absented from the trial Court. He has not
approached that Court. So, no ground for grant of anticipatory bail is
made out.
The petition stands dismissed.
However, in case regular bail application is filed before the
trial Court, that shall be decided within four days.
( K.C. Puri )
22.4.2009. Judge
chugh