Punjab-Haryana High Court
The State Of Punjab And Another vs Bhajan Singh on 3 December, 2008
In the High Court of Punjab & Haryana at Chandigarh
R. F. A. No. 2435 of 1992 (O&M)
Date of decision : 3.12.2008
The State of Punjab and another ..... Appellants
vs
Bhajan Singh ..... Respondent
Coram: Hon’ble Mr. Justice Rajesh Bindal
Present: Mr. Vivek Chauhan, Assistant Advocate General, Punjab.
Rajesh Bindal J.
For the detailed reasons recorded in a separate order passed
today in R. F. A. No. 2434 of 1992 – The State of Punjab and another vs
Nek Singh and others, the present appeal is dismissed.
3.12.2008 ( Rajesh Bindal) vs. Judge