Punjab-Haryana High Court
Jeet Singh vs State Of Punjab & Ors on 16 December, 2009
IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH.
Civil Writ Petition No. 18656 of 2009
DATE OF DECISION : DECEMBER 16, 2009
JEET SINGH
....... PETITIONER(S)
VERSUS
STATE OF PUNJAB & ORS.
.... RESPONDENT(S)
CORAM : HON'BLE MR. JUSTICE AJAI LAMBA
PRESENT: Mr. MK Dogra, Advocate, for the petitioner(s).
Mr. BS Chahal, DAG, Punjab.
AJAI LAMBA, J. (Oral)
For the reasons recorded in order of even date passed in CWP
7271 of 2009 (Prem Kumar v. State of Punjab and others), this petition is
allowed in terms of the judgment of this Court dated 27.5.2009 rendered in
CWP 5568 of 2008 (Charan Dass and others v. State of Punjab and others).
December 16, 2009 ( AJAI LAMBA ) Kang JUDGE 1. To be referred to the Reporters or not?
2. Whether the judgment should be reported in the Digest?