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