Punjab-Haryana High Court
Satnam Singh And Others vs State Of Punjab And Others on 22 January, 2009
IN THE HIGH COURT OF PUNJAB & HARYANA AT CHANDIGARH
Date of Decision : 22.01.2009
LPA No.55 of 2008
Satnam Singh and others .....Appellants
versus
State of Punjab and others .....Respondents
LPA No.60 of 2008
Rano ...Appellant
versus
State of Punjab and others .....Respondents
LPA No.111 of 2008
Ashwani Kumar ....Appellant
Versus
State of Punjab and another ....Respondents
CORAM : HON'BLE MR.JUSTICE UMA NATH SINGH.
HON'BLE MR.JUSTICE A.N.JINDAL.
Present : Mr.Vikram Bali and Mr.D.P.Sharma, Advocates, for appellants.
Ms.Simsi Dhir, Assistant Advocate General, Punjab.
Mr.Arihant Jain, Advocate, for respondent No.4.
-.-
UMA NATH SINGH, J.
Learned counsel for appellants states that cases of appellants
have been considered and they have been given appointment in terms of
order of this Court dated 22.5.2008. Thus, these LPAs having been rendered
infructuous are disposed of as such.
(UMA NATH SINGH)
JUDGE
22-01-2009 (A.N.JINDAL)
Mohinder JUDGE