High Court Punjab-Haryana High Court

M/S Shiv Khad Bhandar And Others vs State Of Punjab on 7 July, 2008

Punjab-Haryana High Court
M/S Shiv Khad Bhandar And Others vs State Of Punjab on 7 July, 2008
       In the High Court of Punjab and Haryana, at Chandigarh.


                  Criminal Misc. No.27571-M of 2000

                       Date of Decision: 7.7.2008


M/s Shiv Khad Bhandar and Others
                                                            ...Petitioners
                                 Versus
State of Punjab
                                                           ...Respondent


CORAM: HON'BLE MR. JUSTICE KANWALJIT SINGH AHLUWALIA.


Present: None for the petitioners.

          Mr. Mehardeep Singh, Assistant Advocate
          General, Punjab, for the respondents.


Kanwaljit Singh Ahluwalia, J. (Oral)

Counsel for the State contends that no stay was granted in the

present petition and the complaint and subsequent proceedings,

quashing of which has been sought, have already been adjudicated

upon by the trial Court.

In view of the submissions made by counsel for the State, no

directions are called for in the present petition and the same is disposed

off.

(Kanwaljit Singh Ahluwalia)
Judge
July 7, 2008
“DK”