High Court Punjab-Haryana High Court

Daya Nand And Another vs State Of Haryana on 10 July, 2008

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