High Court Punjab-Haryana High Court

Amarjit Singh And Others vs State Of Punjab And Others on 4 November, 2009

Punjab-Haryana High Court
Amarjit Singh And Others vs State Of Punjab And Others on 4 November, 2009
IN THE HIGH COURT OF PUNJAB AND HARYANA
              AT CHANDIGARH

                         Criminal Misc. No.M-22262 of 2009
                         Date of decision : 4.11.2009

Amarjit Singh and others                              ....Petitioners

                   Versus

State of Punjab and others                            ...Respondents

                               ****

CORAM : HON'BLE MR. JUSTICE S. D. ANAND

Present: Mr. H.N.S.Gill, Advocate for the petitioner.

            Mr. B.B.S.Teji, Assistant Advocate General, Punjab

            Mr. G.S.Kaura, Advocate for respondent no.2.

S. D. ANAND, J.

Criminal Misc. No.55314 of 2009

Allowed as prayed for.

Criminal Misc. No.55313 of 2009

Allowed as prayed for.

Annexures P-10 to P-12 are taken on record.

Criminal Misc. No.M-22262 of 2009

The petitioners are relegated to the remedy available to them

on judicial side before the Court of Sessions.

While disposing of question of limitation, learned Trial Court

shall surely take into consideration that petitioners have been pursuing

their legal remedy before this Court.

Disposed of accordingly.


November 04, 2008                                   (S. D. ANAND)
Pka                                                   JUDGE