High Court Punjab-Haryana High Court

Sanjay Kumar vs State Of Punjab And Another on 27 September, 2011

Punjab-Haryana High Court
Sanjay Kumar vs State Of Punjab And Another on 27 September, 2011
IN THE HIGH COURT OF PUNJAB AND HARYANA AT CHANDIGARH

                   Crl.Misc.No.M-18688 of 2009
               DATE OF DECISION: September 27, 2011

Sanjay Kumar
                                                         .....Petitioner
                                  versus

State of Punjab and another
                                                      .....Respondents


CORAM:-     HON'BLE MR. JUSTICE RAJAN GUPTA


Present:     None for the petitioner

             Mr.Shilesh Gupta, DAG, Punjab
                       ..

RAJAN GUPTA, J.: (Oral)

The instant case was dismissed for non-

prosecution on 10.12.2009. However, on an application being

moved by petitioner, it was restored vide order dated

5.2.2010. It appears that counsel for the petitioner failed

to furnish process fee thereafter. On 20.5.2011 another

opportunity was granted for filing process fee. Counsel for

the petitioner, however, failed to do so. It appears that

petitioner is no longer interested in pursuing this

petition.

Dismissed for non-prosecution.



September 27, 2011                                    ( RAJAN GUPTA )
pc                                                         JUDGE