Punjab-Haryana High Court
Amarjit Singh And Others vs State Of Punjab And Others on 4 November, 2009
IN THE HIGH COURT OF PUNJAB AND HARYANA
AT CHANDIGARH
Criminal Misc. No.M-22262 of 2009
Date of decision : 4.11.2009
Amarjit Singh and others ....Petitioners
Versus
State of Punjab and others ...Respondents
****
CORAM : HON'BLE MR. JUSTICE S. D. ANAND
Present: Mr. H.N.S.Gill, Advocate for the petitioner.
Mr. B.B.S.Teji, Assistant Advocate General, Punjab
Mr. G.S.Kaura, Advocate for respondent no.2.
S. D. ANAND, J.
Criminal Misc. No.55314 of 2009
Allowed as prayed for.
Criminal Misc. No.55313 of 2009
Allowed as prayed for.
Annexures P-10 to P-12 are taken on record.
Criminal Misc. No.M-22262 of 2009
The petitioners are relegated to the remedy available to them
on judicial side before the Court of Sessions.
While disposing of question of limitation, learned Trial Court
shall surely take into consideration that petitioners have been pursuing
their legal remedy before this Court.
Disposed of accordingly.
November 04, 2008 (S. D. ANAND) Pka JUDGE