IN THE HIGH COURT OF PUNJAB AND HARYANA
AT CHANDIGARH
Criminal Appeal No. 759-SBA of 2000
Date of decision: 1st September, 2009
Smt. Harbans Devi
... Appellant
Versus
Sudesh Kumar
... Respondent
CORAM: HON'BLE MR. JUSTICE KANWALJIT SINGH AHLUWALIA
Present: Mr. J.B.S. Gill, Advocate for the appellant.
Mr. S.S. Rangi, Advocate for the respondent.
KANWALJIT SINGH AHLUWALIA, J. (ORAL)
On August 27, 2009, this Court had passed the following
order:
“Mr. Rangi has stated at bar that appellant
Smt.Harbans Devi has expired and her legal heirs have not
come forward to pursue the appeal. Hence, the resent appeal
abate.
Mr. Gill prays for time to seek instructions in this
regard.
On his request, adjourned to 1.9.2009.”
Today, Mr. J.B.S. Gill states that the present appeal may be
ordered to have abated, with liberty to renew the same in case the legal
representatives come forward to pursue the appeal.
As prayed, present appeal is ordered to have abated.
[KANWALJIT SINGH AHLUWALIA]
JUDGE
September 1, 2009
rps