Punjab-Haryana High Court
State Of Punjab And Another vs Ajit Singh on 17 November, 2008
In the High Court of Punjab & Haryana at Chandigarh
R. F. A No. 4977 of 2001 (O&M)
Date of decision : 17.11.2008
State of Punjab and another ..... Appellants
vs
Ajit Singh ... Respondent
Coram: Hon’ble Mr. Justice Rajesh Bindal
Present: Mr. O. P. Dabla, Assistant Advocate General, Punjab.
Mr. P. S. Goraya, Advocate, for the respondent.
Rajesh Bindal J.
For the detailed reasons recorded in R. F. A. No. 1628 of 2000
– Gurdeep Singh and another vs The State of Punjab and another vide
separate order of even date, the present appeal is dismissed.
17.11.2008 ( Rajesh Bindal) vs. Judge