High Court Punjab-Haryana High Court

The State Of Punjab vs Pritam Singh And Another on 10 February, 2009

Punjab-Haryana High Court
The State Of Punjab vs Pritam Singh And Another on 10 February, 2009
IN THE PUNJAB AND HARYANA HIGH COURT AT CHANDIGARH


                                         RFA No. of 747 of 1992
                                         Decided on 10.2.2009.


The State of Punjab                            ...Appellant.

                              Versus

Pritam Singh and another                       ...Respondents.


Present:    Mr. N.S. Pawar, Addl.A.G, Punjab
            for the appellate-State.

            None for the respondents.

Rakesh Kumar Jain,J. (Oral)

For orders see RFA No. 741 of 1992 titled as The State of

Punjab versus Surjit Singh and others.

(Rakesh Kumar Jain)
February 10, 2009 Judge
rts