High Court Punjab-Haryana High Court

Ajay @ Pappy & Another vs The State Of Punjab & Others on 12 August, 2008

Punjab-Haryana High Court
Ajay @ Pappy & Another vs The State Of Punjab & Others on 12 August, 2008
  IN THE HIGH COURT OF PUNJAB & HARYANA, CHANDIGARH



                     Criminal Miscellaneous No. M-53526 of 2007
                                   Date of Decision: August 12, 2008


Ajay @ Pappy & Another
                                                  .....PETITIONER(S)

                               VERSUS

The State of Punjab & Others
                                                 .....RESPONDENT(S)
                           .     .      .


CORAM:        HON'BLE MR. JUSTICE AJAI LAMBA


PRESENT: -    Mr. S.S. Siao,         Advocate,    for   the
              petitioners.

Mr. Kamaldeep Singh Sidhu, Deputy
Advocate General, Punjab.

. . .

AJAI LAMBA, J (Oral)

Learned counsel for the respondent State,

on instructions from Nazar Singh ASI, Police Station,

Mulepur; Tara Singh SI, Police Station, Amloh; Nirmal

Singh ASI, Police Station, Mandi Gobindgarh; and Ram

Lal ASI, Police Station, Khamano, District Fatehgarh

Sahib, states that the petitioner after trial has been

convicted in more than one case.

In view of the circumstances, no direction

can be issued.

The petition is disposed of.



                                                     (AJAI LAMBA)
August 12, 2008                                          JUDGE

Crl. Misc. No. M- of 2008 [2]

avin