Punjab-Haryana High Court
Daya Nand And Another vs State Of Haryana on 10 July, 2008
IN THE HIGH COURT OF PUNJAB AND HARYANA
AT CHANDIGARH
Criminal Misc. No. M-13052 of 2008
Date of decision:- 10.7.2008
Daya Nand and another ...Petitioners.
Versus
State of Haryana ...Respondent.
CORAM: HON’BLE MR. JUSTICE RAJESH BINDAL
Present: Mr. Ashwani Gaur, Advocate
for the petitioners.
RAJESH BINDAL J.
The issue as regards maintainability of revision against the
summoning order has already been considered by this Court in Dr. Gurpreet
Kaur and another versus State of Punjab and another 2008 (2) RCR
(Criminal) 285. While relying upon judgments of Hon’ble the Supreme
Court, it was held that a summoning order is not interlocutory in nature as
the result of setting aside thereof is culmination of proceedings in its
entirety.
Accordingly, the present petition challenging the summoning
order cannot be entertained.
Dismissed.
July 10, 2008 (RAJESH BINDAL) ritu-II JUDGE