High Court Punjab-Haryana High Court

Kuldeep Singh Brar vs State Of Punjab An Others on 12 January, 2009

Punjab-Haryana High Court
Kuldeep Singh Brar vs State Of Punjab An Others on 12 January, 2009
IN THE HIGH COURT OF PUNJAB & HARYANA AT CHANDIGARH

                                Crl.M. No. M-26851 of 2008
                                Date of decision : 12.1.2009.

                             ...

    Kuldeep Singh Brar
                                             ................ Petitioner

                                vs.

    State of Punjab an others
                                             .................Respondents



    Coram: Hon'ble Mr. Justice K.C. Puri



    Present: None for the petitioner.

            Sh. K.S. Pannu, Assistant Advocate General,
            Punjab.
                ...


    K.C. Puri, J. (Oral)

None has appeared on behalf of the petitioner. From the

perusal of the file, it is revealed that process fee has not been filed

for summoning of the respondent for today, as well as, on the last

date of hearing. It seems that the petitioner is not interested in

pursuing the case.

So, the petition stands dismissed for want of prosecution.

( K.C. Puri )
12.1.2009. Judge
chug