Punjab-Haryana High Court
Ravinder Kumar Malik & Others vs State Of Punjab & Another on 9 March, 2009
IN THE HIGH COURT OF PUNJAB & HARYANA, CHANDIGARH
Civil Writ Petition No.15010 of 1994
Date of Decision: March 09, 2009
Ravinder Kumar Malik & Others
.....PETITIONER(S)
VERSUS
State of Punjab & Another
.....RESPONDENT(S)
. . .
CORAM: HON'BLE MR. JUSTICE AJAI LAMBA
PRESENT: - Mr. Gurcharan Dass, Advocate, for
the petitioners.
Mr. Kamaldeep Singh Sidhu, Deputy
Advocate General, Punjab, for
respondent No.1.
Mr. Balram Gupta, Senior Advocate,
with Mr. Karminder Singh, Advocate,
for respondent No.2.
. . .
AJAI LAMBA, J (Oral)
Learned counsel for the petitioners
admits that the case of the petitioners would be
covered, against the petitioners, by judgment
rendered in L.P.A. No.331 of 1994, decided on
21.12.1995.
The petition is accordingly dismissed.
(AJAI LAMBA)
March 09, 2009 JUDGE
avin