High Court Punjab-Haryana High Court

Counsel For The vs Fir And Conviction Of on 11 September, 2009

Punjab-Haryana High Court
Counsel For The vs Fir And Conviction Of on 11 September, 2009
PUNJAB AND HARYANA HIGH COURT, CHANDIGARH.
             ***

CWP No. 9640 of 2009.

Date of decision: September 11, 2009
***

Davinder Singh Vs State of Punjab and others

***

CORAM: Hon’ble Mr. Justice T.S.Thakur, Chief Justice and
Hon’ble Mr. Justice Kanwaljit Singh Ahluwalia.

***
Present: Shri P.S.Khurana, Advocate.

***
T.S.Thakur, Chief Justice (Oral)

Counsel for the petitioner has filed an affidavit pursuant to our

order dated July 06, 2009, from a reading whereof it appears that there is

some bitterness between the parties as is evident from the lodging of an

FIR and conviction of respondent No.5 for offences punishable under

Sections 452/323/324 read with Section 34 of the Indian Penal Code. The

present petition filed in public interest thus does not appear to be free from

personal animus which the petitioner may have against respondent No.5.

Learned counsel in that view of the matter submits that the writ petition be

dismissed as withdrawn reserving liberty for the petitioner to seek such

redress as may be available to him under the law in appropriate

proceedings before the appropriate forum.

Dismissed as withdrawn with the liberty prayed for.





                                                  (T.S.Thakur)
                                                  Chief Justice



September 11, 2009                          (Kanwaljit Singh Ahluwalia)
Malik                                                   Judge