Punjab-Haryana High Court
Pala And Another vs State Of Haryana on 3 November, 2008
IN THE HIGH COURT OF PUNJAB AND HARYANA
AT CHANDIGARH
Criminal Misc. No.M-22177 of 2008
Date of decision : 03.11.2008
Pala and another .....Petitioners
Versus
State of Haryana ...Respondent
CORAM : HON'BLE MR. JUSTICE S. D. ANAND
Present: Mr. Pravindra Singh, Advocate for the petitioners.
Mr. S.S.Mor, Senior Deputy Advocate General, Haryana
S. D. ANAND, J.
It is a case of cross-version.
Both sides sustained injuries.
The opposite party has been released on bail.
The petitioners are in judicial custody, which fact evidences
that their person is not longer required by police for any custodial
interrogation.
Bail to the satisfaction of the Chief Judicial Magistrate/Duty
Magistrate concerned.
November 03, 2008 (S.D. ANAND) Pka JUDGE