IN THE HIGH COURT OF PUNJAB AND HARYANA AT CHANDIGARH
COCP No.1490 of 2009 (O&M)
Date of decision: 19.8.2009
Gordhan Singh ......Petitioner(s)
Versus
Shri Mahender Singh Shiroman,
IPS and another ......Respondent(s)
CORAM:- HON’BLE MR.JUSTICE RAKESH KUMAR GARG
* * *
Present: Mr. Surender Saini, Advocate for the petitioner.
Rakesh Kumar Garg, J.(Oral)
CM No.19237-CII of 2009
Application is allowed subject to all just exceptions.
COCP No.1490 of 2009
From the perusal of the record, I find that the translated
version of Annexure P-3 is not the true translated copy of vernacular of
Annexure P-3 attached with the contempt petition. Although the translated
version has been authenticated by the learned Advocate to be a true
translated copy.
In view of the aforesaid, I am not inclined to proceed further
with this contempt petition. The same is ordered to be dismissed.
However, the petitioner may, if he chooses to, file a fresh one
with proper documents.
August 19, 2009 (RAKESH KUMAR GARG) ps JUDGE