High Court Punjab-Haryana High Court

Gurdev Singh vs State Of Punjab And Another on 11 November, 2009

Punjab-Haryana High Court
Gurdev Singh vs State Of Punjab And Another on 11 November, 2009
     IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                     CHANDIGARH


                              Crl. Misc. No.M-31732 of 2009 (O&M)
                             Date of Decision: November 11, 2009


Gurdev Singh                                                   ...Petitioner

                                 Versus

State of Punjab and another                                ... Respondents


CORAM: HON'BLE MR. JUSTICE S.D. ANAND

Present :   Mr. Ranjit Sharma, Advocate, for the petitioner.

                                  *****

S.D. Anand, J.

Learned counsel for the petitioner states that this petition

may be dismissed as withdrawn, with liberty to take recourse to the

remedy available to the petitioner in the Court of Sessions in the first

instance.

Dismissed as withdrawn, with liberty aforementioned.

Learned Sessions Judge shall take pointed notice of the

averment made in the course of para No.8 of the petition. The

averment, in the context, is that the matter is hanging fire since

17.11.2006 and there have been repeated unexplained adjournments.

The learned Sessions Judge shall also, in that context, notice that some

of the interim orders have also been reproduced by the petitioner in

para No.5 of the petition. A copy of the petition shall also be forwarded

to the learned Sessions Judge for facility of reference.

November 11, 2009                                           ( S.D. Anand )
vinod                                                             Judge