Punjab-Haryana High Court
Sukhmandar Singh And Another vs State Of Punjab And Another on 17 April, 2009
IN THE HIGH COURT OF PUNJAB & HARYANA AT CHANDIGARH
Crl.M. No. M-11985 of 2008
Date of decision : 17.4.2009.
...
Sukhmandar Singh and another
................ Petitioners
vs.
State of Punjab and another
.................Respondents
Coram: Hon'ble Mr. Justice K.C. Puri
Present: Sh. P.S. Hundal, Senior Advocate with
Sh. Aman Dhir, Advocate for the petitioners.
Sh. A.P.S. Mann, Assistant Advocate General,
Punjab
...
K.C. Puri, J. (Oral)
Learned State counsel, on instructions from HC Sham
Sunder, has stated at the Bar that Sukhmandar Singh s/o Amar Singh
is not the accused in the FIR in question.
In view of the statement, counsel for the petitioners do not
want to press the petition.
The petition stands dismissed as not pressed.
( K.C. Puri )
17.4.2009. Judge
chugh