Punjab-Haryana High Court
Rupinderjit Singh Son Of Alla … vs The State Of Punjab on 19 February, 2003
Bench: R Anand
ORDER
R.L. Anand, J.
1. Dismissed for want of prosecution.
2. Even otherwise, I have one through the Impugned
Judgments. The charges under Section 279 and 304-A
stand proved.