2021 INSC 0115 ITEM NO.1501 Court 7 (Video Conferencing) SECTION II-B SUPREME COURT OF INDIA RECORD OF PROCEEDINGS Petition(s) for Special Leave to Appeal (Crl.) No(s). 5802/2018 (Arising out of impugned final judgment and order dated 05-09-2016 in CRLA No. 147/2010 passed by the High Court of Punjab & Haryana at Chandigarh) SATPAL Petitioner(s) VERSUS THE STATE OF HARYANA Respondent(s) ([ HEARD BY HON. ASHOK BHUSHAN AND HON. R.SUBHASH REDDY, JJ. ] IA No. 86619/2018 - EXEMPTION FROM FILING C/C OF THE IMPUGNED JUDGMENT IA No. 61797/2020 - GRANT OF BAIL) Date : 03-03-2021 This petition is called on for pronouncement of judgment today. For Petitioner(s) Mrs. Nanita Sharma, AOR For Respondent(s) Mr. Deepak Thukral, Adv. Mr. Gautam Sharma, Adv. Dr. Monika Gusain, AOR Hon'ble Mr. Justice R. Subhash Reddy pronounced the reportable judgment of the Bench comprising Hon'ble Mr. Justice Ashok Bhushan and His Lordship. Leave granted. The appeal is dismissed in terms of the signed reportable judgment. Pending applications, if any, stand disposed of. (SWETA DHYANI) (RENU KAPOOR) COURT MASTER (SH) BRANCH OFFICER (Signed reportable judgment is placed on the file) Signature Not Verified Digitally signed by R Natarajan Date: 2021.03.03 17:04:32 IST Reason: