High Court Punjab-Haryana High Court

Gurbinder Singh vs State Of Punjab And Others on 2 July, 2009

Punjab-Haryana High Court
Gurbinder Singh vs State Of Punjab And Others on 2 July, 2009
        In the High Court of Punjab and Haryana at Chandigarh.

                     CRM No. M-11187 of 2009
                     Decided on:- 01.07.2009

Gurbinder Singh                   ......Petitioner

Versus

State of Punjab and others        .......Respondents

Coram Hon’ble Mr. Justice K. C. Puri

Present None for the petitioner.

Mr. Sudhir Nehra, Addl. A. G. Punjab.

K. C. Puri, J.(Oral )

Even on 3rd call , none has appeared on behalf of the petitioner.
This is a petition for issuing directions to respondents no.1 to 7
to register a case against respondent no.8.

The petitioner has the legal remedy and has not availed the
same.

Therefore, the petition stands dismissed for want of
prosecution.

July 01, 2009                                       ( K.C. Puri )
mamta                                                   Judge