Punjab-Haryana High Court
Balwinder Singh & Others vs The State Of Punjab & Others on 18 August, 2008
IN THE HIGH COURT OF PUNJAB & HARYANA, CHANDIGARH
Criminal Miscellaneous No. M-38282 of 2007
Date of Decision: August 18, 2008
Balwinder Singh & Others
.....PETITIONER(S)
VERSUS
The State of Punjab & Others
.....RESPONDENT(S)
. . .
CORAM: HON'BLE MR. JUSTICE AJAI LAMBA
PRESENT: - Mr. G.S. Sirphikhi, Advocate, for
the petitioners.
Mr. H.S. Brar, Deputy Advocate
General, Punjab.
. . .
AJAI LAMBA, J (Oral)
The kalandra under Section 107/151 Cr.P.C.
was initiated on 29.4.2007.
Learned counsel for the petitioners has no
instructions with regard to the stage of the case.
On account of the afflux of time, the
proceedings would have attained finality.
The petition is dismissed as withdrawn on
the statement of learned counsel for the petitioner.
(AJAI LAMBA)
August 18, 2008 JUDGE
avin