High Court Punjab-Haryana High Court

Sukhdev Singh And Another vs State Of Punjab on 1 July, 2009

Punjab-Haryana High Court
Sukhdev Singh And Another vs State Of Punjab on 1 July, 2009
 IN THE HIGH COURT OF PUNJAB AND HARYANA AT CHANDIGARH


                                         CRM No.M 15987 of 2009 (O&M)
                                         Date of decision: 1.7.2009

Sukhdev Singh and another

                                                                    ...Petitioners

                     Versus

State of Punjab
                                                                  ...Respondent

CORAM:         HON'BLE MR.JUSTICE HARBANS LAL

Present:       Mr.HS Sullar, Advocate for the petitioners

               Mr.TS Salana, DAG Punjab

               Mr.LS Sidhu, Advocate for the complainant

                            ***

Harbans Lal, J.(Oral)

This petition is disposed of with a direction to the petitioners to

surrender in the court of learned Sessions Judge, Mansa on 6.7.2009 at

10.00 AM and move an application for their regular bail. Such application

shall be disposed of within three days.

Meanwhile, petitioners shall not be arrested.

July 1, 2009                                          (Harbans Lal)
gsv                                                       Judge