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 2, Cited by 1]

Punjab-Haryana High Court

Kapura Ram vs State Of Punjab & Ors on 16 December, 2009

Author: Ajai Lamba

Bench: Ajai Lamba

       IN THE HIGH COURT OF PUNJAB AND HARYANA AT

                            CHANDIGARH.



                                    Civil Writ Petition No. 18746 of 2009

                           DATE OF DECISION : DECEMBER 16, 2009




KAPURA RAM

                                                    ....... PETITIONER(S)

                                VERSUS

STATE OF PUNJAB & ORS.

                                                    .... RESPONDENT(S)



CORAM : HON'BLE MR. JUSTICE AJAI LAMBA



PRESENT: Mr. MK Dogra, Advocate, for the petitioner(s).
         Mr. BS Chahal, DAG, Punjab.


AJAI LAMBA, J. (Oral)

For the reasons recorded in order of even date passed in CWP 7271 of 2009 (Prem Kumar v. State of Punjab and others), this petition is allowed in terms of the judgment of this Court dated 27.5.2009 rendered in CWP 5568 of 2008 (Charan Dass and others v. State of Punjab and others).

December 16, 2009                                       ( AJAI LAMBA )
Kang                                                           JUDGE



1. To be referred to the Reporters or not?

2. Whether the judgment should be reported in the Digest?