Citation : 2022 Latest Caselaw 2163 P&H
Judgement Date : 28 March, 2022
IN THE HIGH COURT OF PUNJAB AND HARYANA
AT CHANDIGARH
LPA-31-2019 (O&M)
Decided on : 28.03.2022
Ajay Kumar and others
... Appellants
Versus
State of Punjab and others
... Respondents
CORAM : HON'BLE MR.JUSTICE G.S. SANDHAWALIA
HON'BLE MR.JUSTICE VIKAS SURI
Present: Mr. Anshul Jain, Advocate for the appellants.
Mr. SPS Tinna, Addl. AG, Punjab.
Mr. D.K. Singhal, Advocate
for the respondent-M.C. Nangal.
G.S. Sandhawalia, J. (Oral)
The present appeal is dismissed. For reasons, see detailed
judgment of even date passed in LPA No.4957 of 2018 'Rajiv Kumar and
others Vs. State of Punjab and others'.
(G.S. SANDHAWALIA)
JUDGE
(VIKAS SURI)
March 28, 2022 JUDGE
Naveen
Whether speaking/reasoned: Yes/No
Whether Reportable: Yes/No
1 of 1
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!