IN THE HIGH COURT OF PUNJAB AND HARYANA
AT CHANDIGARH
Crl. Misc. No. M-22534 of 2009 (O&M)
Date of decision: 13.11.2009
Buta Singh
.. Petitioner
v.
The State of Punjab
.. Respondent
CORAM: HON'BLE MR. JUSTICE RAJESH BINDAL
Present: Mr. Kanwaljit Singh, Senior Advocate with
Ms. Prachi Sharma, Advocate for the petitioner.
Mr. A. S. Brar, Senior Deputy Advocate General, Punjab.
Mr. J. S. Dhaliwal, Advocate for the complainant.
...
Rajesh Bindal J.
Learned counsel for the petitioner submits that order dated
15.6.2009, passed by the learned court below declaring the petitioner a Proclaimed
Offender is revisable before the learned Sessions Court. He seeks permission to
withdraw the present petition to avail of his alternative remedy in accordance with
law. He further submits that as now filing of the revision petition before the court
below will be delayed on account of pendency of the present petition, the delay in
filing the same be condoned.
Dismissed as withdrawn with liberty as prayed for. As far as delay in
filing of the revision before the learned Sessions Court is concerned, the petitioner
may move an application for condonation of delay, which shall be considered by
the learned court below.
(Rajesh Bindal)
Judge
13.11.2009
mk