IN THE HIGH COURT OF PUNJAB AND HARYANA
AT CHANDIGARH.
Criminal Revision No. 2950 of 2009 (O&M)
Date of Decision: 11.11.2009.
Devinder Gupta
....Petitioner
Versus
Central Bureau of Investigation, Sector 30, Chandigarh.
...Respondent
CORAM : Hon'ble Mr. Justice Rajesh Bindal
Present:- Ms. Charanjeet Kaur, Advocate for
Ms. B.C. Bitta, Advocate
for the petitioner.
RAJESH BINDAL J.
****
Learned counsel for the petitioner submits that she has been
instructed by the counsel who had filed the present petition to appear.
However, she only knows about the fact that the prayer in the petition is for
release of the tainted money. She is not aware of the fact as to whether the
convict Ravi Kant Pawar had filed any appeal against his conviction or not. As in
the impugned order passed by the Court below on 18.8.2009, it was observed
that even the period for filing the appeal against the conviction has not elapsed
so far when the petitioner has filed application for release of money. As the
counsel is not able to apprise the Court about true facts of the case, I have no
option but to dismiss the present petition.
Dismissed.
(RAJESH BINDAL)
11.11.2009 JUDGE
Reema