High Court Punjab-Haryana High Court

Har Bhagwan Singh vs State Of Haryana And Lal Chand on 8 December, 2009

Punjab-Haryana High Court
Har Bhagwan Singh vs State Of Haryana And Lal Chand on 8 December, 2009
        IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                 CHANDIGARH.

                    CRIMINAL REVISION NO. 222 OF 2001
                        DECIDED ON- 08.12.2009



Har Bhagwan Singh                 ......PETITIONER


Versus


State of Haryana and Lal Chand      ......RESPONDENTS



Coram        HON'BLE MR.JUSTICE MEHTAB S.GILL
             HON'BLE MR.JUSTICE RAM CHAND GUPTA


Present:     Mr. Vinod Ghai, Advocate
             for the petitioner.
             Mr. S. S. Randhawa, Additional Advocate
             General, Haryana.
             Mr. N. K. Sanghi, Advocate
             with Mr. Munish Garg, Advocate,
             Mr. Aditya Sanghi, Advocate and
             Mr. Aditya Pal Singh, Advocate

             ****

MEHTAB S.GILL, J

For orders, see Crl. A. No. 437-DB of 2000, titled Milakh

Raj, Lal Chand and Labh Chand v. State of Haryana, decided today.





                                          ( MEHTAB S. GILL )
                                                JUDGE



08.12.2009                                ( RAM CHAND GUPTA)
mamta                                          JUDGE