2021 INSC 0116 ITEM NO.1502 Court 7 (Video Conferencing) SECTION II-B SUPREME COURT OF INDIA RECORD OF PROCEEDINGS Petition(s) for Special Leave to Appeal (Crl.) No(s). 3449/2019 (Arising out of impugned final judgment and order dated 06-12-2016 in CRAD No. 1060/2012 passed by the High Court of Punjab & Haryana at Chandigarh) RAHUL Petitioner(s) VERSUS THE STATE OF HARYANA Respondent(s) Date : 03-03-2021 This petition is called on for pronouncement of judgment today. For Petitioner(s) Mr. Aditya Singh, AOR For Respondent(s) Mr. Dinesh Chander Yadav, Adv. Mr. Amit Gupta, Adv. Mr. Sanjay Kumar Visen, 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: