Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 0, Cited by 21]

Supreme Court - Daily Orders

State Of Punjab vs Bhagwan Singh on 18 September, 2015

Bench: J. Chelameswar, Abhay Manohar Sapre

     ITEM NO.59                            COURT NO.6                SECTION IIB

                               S U P R E M E C O U R T O F     I N D I A
                                       RECORD OF PROCEEDINGS

     Petition(s) for Special Leave to Appeal (Crl.)...... CRLMP                No(s).
     15122/2015

     (Arising out of impugned final judgment and order dated 21/01/2013
     in CRLA No. 325/2008 passed by the High Court Of Punjab & Haryana
     At Chandigarh)

     STATE OF PUNJAB                                                  Petitioner(s)

                                                  VERSUS

     BHAGWAN SINGH                                                    Respondent(s)


     (with appln. (s) for c/delay in filing SLP and c/delay in refiling
     slp)

     Date : 18/09/2015 This petition was called on for hearing today.

     CORAM :
                         HON'BLE MR. JUSTICE J. CHELAMESWAR
                         HON'BLE MR. JUSTICE ABHAY MANOHAR SAPRE

     For Petitioner(s)             Mr.   Jayant K. Sud,AAG, Punjab
                                   Ms.   Jasleen Chahal,Adv.
                                   Mr.   Ajay P. Tushir,Adv.
                                   Mr.   Kuldip Singh,Adv.


     For Respondent(s)


                          UPON hearing the counsel the Court made the following
                                             O R D E R

Delay condoned.

The special leave petition is dismissed.

[O.P. SHARMA] [INDU BALA KAPUR] COURT MASTER COURT MASTER Signature Not Verified Digitally signed by Om Parkash Sharma Date: 2015.09.18 17:00:46 IST Reason: