High Court Punjab-Haryana High Court

Amarjit Singh And Another vs State Of Punjab on 1 September, 2008

Punjab-Haryana High Court
Amarjit Singh And Another vs State Of Punjab on 1 September, 2008
IN THE HIGH COURT OF PUNJAB AND HARYANA
              AT CHANDIGARH

                        Criminal Misc. No.49715-M of 2007
                        Date of decision : 1.9.2008

Amarjit Singh and another                        .....Petitioners

                        Versus
State of Punjab                                  ...Respondent

CORAM : HON'BLE MR. JUSTICE S. D. ANAND

Present:    None for the petitioner.

            Ms.Manjari Nehru, Deputy Advocate General, Punjab
            for the respondent-State.

S. D. ANAND, J.

Inspite of the repeated calls at different intervals of the day,

none has entered appearance on behalf of the petitioner.

In the course of the petition, there is an averment that

quashment of the proceedings before the learned Trial Court is applied for

as the parties had compounded the office. Reliance, in support of the

averment, is placed upon the testimony on oath of first informant which

came to be recorded before the Trial Court. No compounding deed has

otherwise been placed on record. A copy of the statement aforesaid in

entirety has also not been placed on record. The quoted portion of that

statement does not indicate the statement in entirety inasmuch as it

(quoted portion) does not indicate that the witness had been subjected to

any cross-examination or, in any case, opportunity of cross-examination

had been afforded to the opposite party.

For the reasons noticed above, the petition is dismissed on

account of non-prosecution and for want of merit even otherwise.

September 01, 2008                                  (S. D. ANAND)
Pka                                                      JUDGE