Punjab-Haryana High Court
The State Of Punjab vs Pritam Singh And Another on 10 February, 2009
IN THE PUNJAB AND HARYANA HIGH COURT AT CHANDIGARH
RFA No. of 747 of 1992
Decided on 10.2.2009.
The State of Punjab ...Appellant.
Versus
Pritam Singh and another ...Respondents.
Present: Mr. N.S. Pawar, Addl.A.G, Punjab
for the appellate-State.
None for the respondents.
Rakesh Kumar Jain,J. (Oral)
For orders see RFA No. 741 of 1992 titled as The State of
Punjab versus Surjit Singh and others.
(Rakesh Kumar Jain)
February 10, 2009 Judge
rts