/2022 INSC 0065/ ITEM NO.1502 Court 13 (Video Conferencing) SECTION II-B S U P R E M E C O U R T O F I N D I A RECORD OF PROCEEDINGS Petition(s) for Special Leave to Appeal (Crl.) No(s). 9906/2016 (Arising out of impugned final judgment and order dated 24-09-2016 in CRR No. 363/2012 passed by the High Court of Punjab & Haryana at Chandigarh) RAM KUMAR & ANR. Petitioner(s) VERSUS THE STATE OF HARYANA Respondent(s) ([ HEARD BY HON. AJAY RASTOGI AND HON. ABHAY S. OKA, JJ. ] ) Date : 19-01-2022 This matter was called on for pronouncement of judgment today. For Petitioner(s) Mr. Vivek Singh, AOR For Respondent(s) Mr. Birendra Kumar Chaudhary, AAG Mr. Sanjay Kumar Visen, AOR Ms. Adira A Nair Advocate Mr. Bhanwar Jadon, Advocate Mrs. Babita Mishra, Advocate Leave granted. Hon’ble Mr. Justice A.S. Oka pronounced the judgment in the matter heard by the Bench comprising of Hon’ble Mr. Justice Ajay Rastogi and His Lordship. The appeal is allowed in terms of the signed non-reportable judgment. Pending applications, if any, stand disposed of. (SONIA BHASIN) (BEENA JOLLY) COURT MASTER (SH) COURT MASTER (NSH) (SIGNED NON-REPORTABLE JUDGMENT IS PLACED ON THE FILE)