Punjab-Haryana High Court
Col. Sudhandshu Kumar Randev vs State Of Punjab And Others on 4 October, 2011
IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH
CRR No.895 of 2011 (O&M)
Date of decision: 04.10.2011
Col. Sudhandshu Kumar Randev
....Petitioner
Versus
State of Punjab and others
....Respondents
CORAM: HON'BLE MR. JUSTICE ALOK SINGH
Present: - Capt. Arun Sharma, Advocate, for the petitioner.
Mr. Jaswinder Singh, DAG, Punjab.
1.Whether Reporters of local papers may be allowed to see the judgment?
2.Whether to be referred to the Reporters or not?
3.Whether the judgment should be reported in the Digest?
*****
ALOK SINGH, J (ORAL)
Learned counsel for the petitioner has vehemently argued that
during the pendency of the present revision, trial stood concluded in
acquittal of the accused; further contends that appeal against the
acquittal filed by the complainant/petitioner herein is pending before the
Division Bench of this Court. Therefore, present revision petition be
dismissed as withdrawn with liberty to the complainant/revisionist to
raise same points before the Division Bench hearing the appeal.
Dismissed as withdraw with the aforesaid liberty.
(Alok Singh)
Judge
October 04, 2011
R.S.