Punjab-Haryana High Court
Partap Singh & Others vs State Of Punjab & Another on 9 December, 2009
IN THE HIGH COURT OF PUNJAB AND HARYANA
AT CHANDIGARH.
CRM No. M-31635 of 2009
Date of Decision: 09.12.2009
Partap Singh & others
....Petitioners
Versus
State of Punjab & another
...Respondents
CORAM : Hon'ble Ms. Justice Nirmaljit Kaur
Present:- Mr. S.P.S. Sidhu, Advocate
for the petitioners.
Mr. K.S. Pannu, D.A.G., Punjab
for the State.
Mr. D.S. Sidhu, Advocate
for Mr. L.S. Sidhu, Advocate
for the complainant.
*****
1. Whether Reporters of Local Newspapers may be
allowed to see the judgment ?
2. To be referred to the Reporters or not ?
3. Whether the judgment should be reported in the
Digest ?
**
NIRMALJIT KAUR, J. (ORAL)
In pursuance of the order dated 17.11.2009, the petitioners
have appeared before the trial Court and furnished their bail bonds.
Accordingly, the order dated 17.11.2009 passed by this Court
is made absolute and the petition is, hereby, allowed.
(NIRMALJIT KAUR)
09.12.2009 JUDGE
gurpreet