Punjab-Haryana High Court
Gurbinder Singh vs State Of Punjab And Others on 2 July, 2009
In the High Court of Punjab and Haryana at Chandigarh.
CRM No. M-11187 of 2009
Decided on:- 01.07.2009
Gurbinder Singh ......Petitioner
Versus
State of Punjab and others .......Respondents
Coram Hon’ble Mr. Justice K. C. Puri
Present None for the petitioner.
Mr. Sudhir Nehra, Addl. A. G. Punjab.
K. C. Puri, J.(Oral )
Even on 3rd call , none has appeared on behalf of the petitioner.
This is a petition for issuing directions to respondents no.1 to 7
to register a case against respondent no.8.
The petitioner has the legal remedy and has not availed the
same.
Therefore, the petition stands dismissed for want of
prosecution.
July 01, 2009 ( K.C. Puri ) mamta Judge