Punjab-Haryana High Court
Sewa Singh vs State Of Punjab on 2 March, 2009
In the High Court of Punjab & Haryana at Chandigarh
R. F. A. No. 2765 of 2005 (O&M)
Sewa Singh ..... Appellant
vs
State of Punjab .... Respondent
Coram: Hon’ble Mr. Justice Rajesh Bindal
Present: Mr. S. S. Rathore and Mr. Naresh Kaushal, Advocates,
for the appellant.
Mr. B. B. S. Teji, Assistant Advocate General, Punjab.
Rajesh Bindal J.
For orders see detailed reasons recorded in a separate order of
even date passed in RFA No. 3004 of 2006 – Surjit Singh vs State of
Punjab and another.
2.3.2009 ( Rajesh Bindal) vs. Judge