Punjab-Haryana High Court
Jagroop Singh And Another vs State Of Punjab And Others on 20 April, 2009
In the High Court of Punjab and Haryana at Chandigarh.
CRM NO.M- 19119 of 2008
DECIDED ON: 20.04.2009
Jagroop Singh and another ....... Petitioners
Versus
State of Punjab and others ....... Respondents
Coram Hon’ble Mr. Justice K. C. Puri
Present: Mr.J. S. Virk, Advocate and
Mr. J. S. Mann, Advocate
for the petitioners.
Mr.APS Mann, Sr. DAG, Punjab.
Mr. S. S. Godara, Advocate
for the respondent.
K. C. Puri, J.(Oral)
Challan in the present case has already been presented.
So, no ground for interference by this Court is made out.
Petition stands dismissed as having become infructuous.
20.4.2009
( K. C. Puri )
Mamta Judge