High Court Punjab-Haryana High Court

Bir Bikramjit Singh And Another vs State Of Punjab And Another on 10 September, 2009

Punjab-Haryana High Court
Bir Bikramjit Singh And Another vs State Of Punjab And Another on 10 September, 2009
Crl.Misc.No.M-17453 of 2009 (O&M)    1

        IN THE HIGH COURT OF PUNJAB AND HARYANA
                     AT CHANDIGARH

                 Crl. Misc. No. M-17453 of 2009(O&M)
                        Decided on : 10-09-2009


Bir Bikramjit Singh and another
                                                  ....Petitioners


                  VERSUS


State of Punjab and another
                                                  ....Respondents

CORAM:- HON’BLE MR. JUSTICE MAHESH GROVER

Present:- Ms. G.K.Mann, Advocate for the petitioners.

Mr.B.B.S.Teji, AAG, Punjab.

Mr. H.S.Sangha, Advocate for respondent no.2.

MAHESH GROVER, J

In the memorandum of parties, name of the complainant is

mentioned as Balraj Singh s/o Baj Singh and in Annexure P-3, name of the

complainant is mentioned as Balraj Singh s/o Purshotam Singh whereas in

the affidavit that has been filed today by the complainant, his name has been

mentioned as Balraj Singh s/o Baj Singh.

In view of the above, the Court is not convinced with the

identity of the complainant. The Court cannot in the circumstances accept

the petition or the plea of compromise projected before this Court. The

proceedings have been conducted before this Court in a most callous

manner resulting in the wastage of time of the Court.

At this stage, learned counsel for the petitioners prays for
Crl.Misc.No.M-17453 of 2009 (O&M) 2

permission to withdraw the present petition with liberty to file a fresh one.

Permitted to do so.

Dismissed as withdrawn with liberty aforesaid however subject

to payment of Rs.10,000/- as costs.

September 10 , 2009                             (Mahesh Grover)
rekha                                                Judge