Punjab-Haryana High Court
Rakesh Kumar vs State Of Punjab And Another on 18 November, 2009
IN THE HIGH COURT OF PUNJAB AND HARYANA
AT CHANDIGARH.
Criminal Revision No. 2425 of 2009 (O&M)
Date of Decision: 18.11.2009.
Rakesh Kumar
....Petitioner
Versus
State of Punjab and another
...Respondents
CORAM : Hon'ble Mr. Justice Rajesh Bindal
Present:- Mr. SPS Sidhu, Advocate
for the petitioner.
RAJESH BINDAL J.
****
The challenge in the present petition is to the order passed by
learned Court below whereby upholding the conviction of the petitioner he has
been released on probation.
Considering the aforesaid fact, I do not find any reason to interfere
in the present revision petition.
Dismissed.
(RAJESH BINDAL)
18.11.2009 JUDGE
Reema