High Court Punjab-Haryana High Court

Jaspal Rai And Others vs The State Of Punjab And Another on 22 September, 2008

Punjab-Haryana High Court
Jaspal Rai And Others vs The State Of Punjab And Another on 22 September, 2008
IN THE HIGH COURT OF PUNJAB & HARYANA, CHANDIGARH



                                                C.W.P. No. 6331 of 2000
                                                Date of Decision: Sept. 22,2008


Jaspal Rai and others ............................................. Petitioners

                                 Versus

The State of Punjab and another .......................... Respondents



Coram: Hon'ble Mr. Justice Ashutosh Mohunta
       Hon'ble Mr. Justice Rajan Gupta


Present:       Mr. R.A. Ram, Sr. Advocate with
               Ms. Sunita Chauhan, Advocate
               for the petitioners.

               Mr. B.S.Chahal, DAG, Punjab,
               for the respondents.

                                       ....

ASHUTOSH MOHUNTA, J.

Counsel for the petitioners submits that this case is squarely
covered by the judgment Annexure A4 appended with C.M. No. 18070 of
2008. Learned counsel further submits that the decision in Annexure A4
was taken on the basis of Annexures P2, P4 and A2. This fact is not
disputed by the counsel for the State.

In view of the above, we allow the writ petition in the same
terms as Annexure A4 i.e. C.W.P. No. 15272 of 2007 (Mrs. Gagandeep
Bains & Ors. v. State of Punjab and
another) decided on August 5,2008.

( ASHUTOSH MOHUNTA )
JUDGE

( RAJAN GUPTA )
JUDGE
22.9.2008
rupi