Punjab-Haryana High Court
Ramesh Kumar vs State Of Punjab And Others on 9 November, 2009
IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH.
CRIMINAL REVISION NO.832 OF 2005
DECIDED ON- 09.11.2009
Ramesh Kumar ......PETITIONER
Versus
State of Punjab and others ......RESPONDENTS
Coram HON'BLE MR.JUSTICE MEHTAB S.GILL
HON'BLE MR.JUSTICE RAM CHAND GUPTA
Present: Mr. H. S. Rakhra, Advocate
for the petitioner.
Ms. Gurvin H. Singh, Additional Advocate General, Punjab
assisted by Mr. H. S. Sangha, Advocate.
****
MEHTAB S.GILL, J
For orders, see CRA No. 561-DBA of 2005.
( MEHTAB S. GILL )
JUDGE
09.11.2009 ( RAM CHAND GUPTA)
mamta JUDGE