High Court Punjab-Haryana High Court

Babu Khan vs State Of Punjab And Another on 4 March, 2009

Punjab-Haryana High Court
Babu Khan vs State Of Punjab And Another on 4 March, 2009
              In the High Court of Punjab and Haryana at Chandigarh

                    CRM No. M-16120 of 2008
                    Decided on:- 04.03.2009

Babu Khan                       .....Petitioner

Versus

State of Punjab and another     .....Respondents

Coram Hon’ble Mr. Justice K. C. Puri

Present None for the petitioner.

Mr. K. S. Pannu, A. A.G. Punjab.

K. C. Puri,J (Oral)
This is a quashing petition on the basis of compromise.
Even on the second call, none has appeared on behalf of the
petitioner. It is revealed that no-one is appearing on the last three
consecutive dates on behalf of the petitioner.

Petition stands dismissed for want of prosecution.

March 4, 2009                                        ( K. C. Puri )
mamta                                                    Judge