IN THE HIGH COURT OF PUNJAB AND HARYANA
AT CHANDIGARH
Criminal Misc. Nos. 52868 and 52869 of 2009 in/and
Criminal Misc. No. M-14638 of 2009 (O/M).
Date of Decision : October 22, 2009.
Nazar Singh
...... Petitioner(s).
Versus.
State of Punjab, and others ..... Respondent(s).
CORAM: HON’BLE MR. JUSTICE AUGUSTINE GEORGE MASIH.
Present:- Mr. K.K. Goel, Advocate,
for the applicant-petitioner(s).
AUGUSTINE GEORGE MASIH, J. (ORAL).
CRM No. 52868 of 2009.
Application allowed as prayed for.
CRM No. 52869 of 2009.
Application allowed as prayed for.
Annexure-P-5 is taken on record.
CRM No. M-14638 of 2009.
Counsel for the petitioner does not press the present petition, but
states that liberty be granted to the petitioner to file a criminal complaint
against the accused.
Disposed of as not pressed with liberty aforesaid.
(AUGUSTINE GEORGE MASIH)
JUDGE
October 22, 2009.
sjks.