High Court Punjab-Haryana High Court

Surinder Kumar @ Surinder vs Chetan Dass And Anr on 11 December, 2008

Punjab-Haryana High Court
Surinder Kumar @ Surinder vs Chetan Dass And Anr on 11 December, 2008
        IN THE HIGH COURT OF PUNJAB AND HARYANA AT

                              CHANDIGARH.



                                                 Criminal Rev.1672 of 2007

                              DATE OF DECISION : DECEMBER 11, 2008




SURINDER KUMAR @ SURINDER                             ....... PETITIONER(S)

                                  VERSUS

CHETAN DASS AND ANR.                                  .... RESPONDENT(S)



CORAM : HON'BLE MR. JUSTICE AJAI LAMBA



PRESENT: Mr. Gaurav Mohunta, Advocate, for the petitioner(s).
         Mr. RK Gupta, Advocate, for respondent No.1.
         Mr. Narender Sura, AAG, Haryana.


AJAI LAMBA, J. (Oral)

It has been brought out that the trial is at the fag end. Most of

the prosecution witnesses have been examined.

No ground for interference at this stage is made out.

The petition is dismissed.

The petitioner would be at liberty to take all the remedies

available to him, during the course of trial.

December 11, 2008                                        ( AJAI LAMBA )
Kang                                                             JUDGE