PUNJAB AND HARYANA HIGH COURT, CHANDIGARH.
***
CWP No. 9640 of 2009.
Date of decision: September 11, 2009
***
Davinder Singh Vs State of Punjab and others
***
CORAM: Hon’ble Mr. Justice T.S.Thakur, Chief Justice and
Hon’ble Mr. Justice Kanwaljit Singh Ahluwalia.
***
Present: Shri P.S.Khurana, Advocate.
***
T.S.Thakur, Chief Justice (Oral)
Counsel for the petitioner has filed an affidavit pursuant to our
order dated July 06, 2009, from a reading whereof it appears that there is
some bitterness between the parties as is evident from the lodging of an
FIR and conviction of respondent No.5 for offences punishable under
Sections 452/323/324 read with Section 34 of the Indian Penal Code. The
present petition filed in public interest thus does not appear to be free from
personal animus which the petitioner may have against respondent No.5.
Learned counsel in that view of the matter submits that the writ petition be
dismissed as withdrawn reserving liberty for the petitioner to seek such
redress as may be available to him under the law in appropriate
proceedings before the appropriate forum.
Dismissed as withdrawn with the liberty prayed for.
(T.S.Thakur)
Chief Justice
September 11, 2009 (Kanwaljit Singh Ahluwalia)
Malik Judge