Punjab-Haryana High Court
Lachman Singh vs State Of Punjab on 15 February, 2018
Author: Tejinder Singh Dhindsa
Bench: Tejinder Singh Dhindsa
IN THE HIGH COURT OF PUNJAB & HARYANA
AT CHANDIGARH
CRM No. M-47090 of 2017 (O&M)
Date of Decision: 15.02.2018
Lachman Singh
... Petitioner
Versus
State of Punjab
... Respondent
CORAM:- HON'BLE MR. JUSTICE TEJINDER SINGH DHINDSA
Present:- Mr. Gopal Singh Nahel, Advocate,
for the petitioner.
Mr. S.S.Sandhu, AAG, Punjab.
TEJINDER SINGH DHINDSA, J.(ORAL)
Petition is allowed.
For details see order carrying even date passed in CRM No.M-48035 of 2017 titled as Satgur Singh Vs. State of Punjab.
15.02.2018 (TEJINDER SINGH DHINDSA)
vandana JUDGE
Whether speaking/reasoned No
Whether Reportable No
1 of 1
::: Downloaded on - 04-03-2018 10:53:34 :::