Punjab-Haryana High Court
Yunis Ali vs State Of Haryana on 27 August, 2009
IN THE HIGH COURT OF PUNJAB & HARYANA AT CHANDIGARH
Crl.M. No. M- 17978 of 2009 (O&M)
Date of decision : 27.8.2009.
...
Yunis Ali
................ Petitioner
vs.
State of Haryana
.................Respondent
Coram: Hon'ble Mr. Justice K.C. Puri
Present: Sh. Satish Chaudhary, Advocate
for the petitioner.
Sh. Vikas Chaudhary, Assistant Advocate General,
Haryana.
...
K.C. Puri, J. (Oral)
The State counsel has stated at the Bar that the case is at the
fag end. The statement of accused under Section 313 Cr.P.C. has been
recorded. The offence is under Section 376 IPC.
So, no ground for grant of bail is made out.
Consequently, the petition stands dismissed.
However, the trial Court is directed to decide the case
expeditiously.
( K.C. Puri )
27.8.2009. Judge
chugh