High Court Punjab-Haryana High Court

Devinder Gupta vs Central Bureau Of Investigation on 11 November, 2009

Punjab-Haryana High Court
Devinder Gupta vs Central Bureau Of Investigation on 11 November, 2009
            IN THE HIGH COURT OF PUNJAB AND HARYANA
                           AT CHANDIGARH.

                                  Criminal Revision No. 2950 of 2009 (O&M)

                                  Date of Decision: 11.11.2009.

Devinder Gupta
                                                  ....Petitioner

              Versus

Central Bureau of Investigation, Sector 30, Chandigarh.

                                                  ...Respondent

CORAM : Hon'ble Mr. Justice Rajesh Bindal

Present:-     Ms. Charanjeet Kaur, Advocate for
              Ms. B.C. Bitta, Advocate
              for the petitioner.

RAJESH BINDAL J.

                       ****

Learned counsel for the petitioner submits that she has been

instructed by the counsel who had filed the present petition to appear.

However, she only knows about the fact that the prayer in the petition is for

release of the tainted money. She is not aware of the fact as to whether the

convict Ravi Kant Pawar had filed any appeal against his conviction or not. As in

the impugned order passed by the Court below on 18.8.2009, it was observed

that even the period for filing the appeal against the conviction has not elapsed

so far when the petitioner has filed application for release of money. As the

counsel is not able to apprise the Court about true facts of the case, I have no

option but to dismiss the present petition.

Dismissed.




                                                   (RAJESH BINDAL)
11.11.2009                                              JUDGE
Reema