High Court Punjab-Haryana High Court

Tejinder Singh vs State Of Punjab And Another on 18 November, 2009

Punjab-Haryana High Court
Tejinder Singh vs State Of Punjab And Another on 18 November, 2009
   IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                   CHANDIGARH


                               Crl. Misc. No. M-31639 of 2009

                        Date of Decision: November 18, 2009

Tejinder Singh

                                                    ...Petitioner
                            Versus

State of Punjab and another.

                                                ...Respondents


CORAM: HON'BLE MR. JUSTICE S.D. ANAND.

Present:   Mr. Veneet Sharma, Advocate,
           for the petitioner.

           Mr. B.B.S. Teji, AAG, Punjab.


S.D. Anand, J. (Oral)

The petitioner is husband of the estranged lady. The

estranged wife is residing at her natal house since March

1993.

On petitioner’s entering appearance before the

learned Trial Court, he shall be released on interim bail to its

satisfaction.

Disposed of accordingly.


November 18, 2009                              ( S.D. Anand )
vkd                                                   Judge