High Court Punjab-Haryana High Court

Pala And Another vs State Of Haryana on 3 November, 2008

Punjab-Haryana High Court
Pala And Another vs State Of Haryana on 3 November, 2008
IN THE HIGH COURT OF PUNJAB AND HARYANA
AT CHANDIGARH

                          Criminal Misc. No.M-22177 of 2008
                          Date of decision : 03.11.2008

Pala and another                                        .....Petitioners

                          Versus
State of Haryana                                        ...Respondent

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


Present:     Mr. Pravindra Singh, Advocate for the petitioners.

             Mr. S.S.Mor, Senior Deputy Advocate General, Haryana


S. D. ANAND, J.

It is a case of cross-version.

Both sides sustained injuries.

The opposite party has been released on bail.

The petitioners are in judicial custody, which fact evidences

that their person is not longer required by police for any custodial

interrogation.

Bail to the satisfaction of the Chief Judicial Magistrate/Duty

Magistrate concerned.


November 03, 2008                                   (S.D. ANAND)
Pka                                                     JUDGE