High Court Punjab-Haryana High Court

Ajaib Singh vs State Of Punjab on 16 December, 2009

Punjab-Haryana High Court
Ajaib Singh vs State Of Punjab on 16 December, 2009
           In the High Court of Punjab and Haryana at Chandigarh
                                    ......


                   Criminal Misc. No.M-16639 of 2009
                                   .....


                                                 Date of decision:16.12.2009


                          Ajaib Singh, Lambardar
                                                               .....Petitioner
                                      v.

                               State of Punjab
                                                             .....Respondent
                                     ....


Present:     Mr. H.P.S. Ghuman, Advocate for the petitioner.

             Mr. Amarjot Singh Sidhu, Senior Deputy Advocate General,
             Punjab for the respondent-State.

             Mr. Vikas Mehsempuri, Advocate for the complainant.
                                  .....

S.S. Saron, J.

Heard learned counsel for the parties.

The criminal miscellaneous petition is allowed and the interim

bail granted to Ajaib Singh (petitioner) on 18.6.2009 is made absolute. For

reasons, see separate detailed order passed today in Criminal Misc. No.M-

16170 of 2009, Lal Singh, Ex-Sarpanch v. State of Punjab.

December 16, 2009. (S.S. Saron)
Judge
*hsp*

NOTE: Whether to be referred to the Reporter or not:Yes/No