IN THE HIGH COURT OF PUNJAB AND HARYANA AT CHANDIGARH
RFA No. 1335 of 2009 (O&M)
Date of decision : November 26, 2009
Jaspal Singh and another
Appellants
Versus
State of Punjab
Respondents
CORAM : HON'BLE MS. JUSTICE NIRMALJIT KAUR
Present : Mr. Harish Goyal, Advocate
for the appellants
Mr. Navdeep Sukhna, AAG Punjab
for the respondent - State
Mr. Harit Sharma, Advocate
NIRMALJIT KAUR, J. (ORAL)
C.M. No. 3751-CI of 2009
This is an application for condonation of delay of 136 days in
re-filing the appeal.
For the reasons recorded in application, delay of 136 days in
re-filing the appeal is hereby condoned.
C.M. is allowed.
C.M. No. 3752-CI of 2009
This is an application for condonation of delay of 351 days in
filing the appeal.
For the reasons recorded in application, delay of 351 days in
filing the appeal is hereby condoned.
C.M. is allowed.
RFA No. 1335 of 2009
Learned counsel for the appellant states that the present RFA
is covered by judgment rendered by this Court in RFA No. 3004 of 2006
titled as Surjit Singh vs. State of Punjab decided on 2.3.2009
RFA No. 1335 of 2009 (O&M) 2
Learned counsel for the respondent – State does not dispute
the factual position that the instant appeal is squarely covered by the
decision rendered by this Court in RFA No. 3004 of 2006 titled as Surjit
Singh vs. State of Punjab.
In view of the aforesaid statement made by the learned
counsel for the respondent-State, the present appeal is allowed in the
same terms as RFA No. 3004 of 2006, decided on 2.3.2009.
Disposed off accordingly.
(Nirmaljit Kaur)
26.11.2009 Judge
reena