IN THE HIGH COURT OF PUNJAB AND HARYANA
AT CHANDIGARH.
Criminal Misc. No.M-27070 of 2009 (O&M)
Date of Decision: 15.10.2009.
Jagwinder Singh
....Petitioner
Versus
Satnam Singh
...Respondent
CORAM : Hon'ble Mr. Justice Rajesh Bindal
Present:- Mr. P.S. Ahluwalia, Advocate
for the petitioner.
RAJESH BINDAL J.
****
Learned counsel for the petitioner submits that the learned Court
below has not taken into consideration the provision of Section 202 Cr.P.C.
before summoning the petitioner. As the petitioner is resident of District
Hoshiarpur whereas the complaint was filed at Amritsar which is not within the
local jurisdiction of Court below. He fairly submitted that the summoning order
so passed is revisable before the Sessions Court. He seeks permission to
withdraw the present petition to enable him to avail of the remedy of revision
before the Sessions Court.
Dismissed as withdrawn with liberty as prayed for.
(RAJESH BINDAL)
15.10.2009 JUDGE
Reema