High Court Punjab-Haryana High Court

Chand Singh vs State Of Punjab on 2 March, 2009

Punjab-Haryana High Court
Chand Singh vs State Of Punjab on 2 March, 2009
       In the High Court of Punjab & Haryana at Chandigarh



R. F. A. No. 792 of 2007 (O&M)


Chand Singh                                           ..... Appellant
                                  vs
State of Punjab                                       .... Respondent

Coram: Hon’ble Mr. Justice Rajesh Bindal

Present: Mr. S. S. Rathore and Mr. Naresh Kaushal, Advocates,
for the appellant.

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

Rajesh Bindal J.

For orders see detailed reasons recorded in a separate order of
even date passed in RFA No. 3004 of 2006 – Surjit Singh vs State of
Punjab and
another.

2.3.2009                                                 ( Rajesh Bindal)
vs.                                                            Judge