IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH
Crl. Misc. No.M-31732 of 2009 (O&M)
Date of Decision: November 11, 2009
Gurdev Singh ...Petitioner
Versus
State of Punjab and another ... Respondents
CORAM: HON'BLE MR. JUSTICE S.D. ANAND
Present : Mr. Ranjit Sharma, Advocate, for the petitioner.
*****
S.D. Anand, J.
Learned counsel for the petitioner states that this petition
may be dismissed as withdrawn, with liberty to take recourse to the
remedy available to the petitioner in the Court of Sessions in the first
instance.
Dismissed as withdrawn, with liberty aforementioned.
Learned Sessions Judge shall take pointed notice of the
averment made in the course of para No.8 of the petition. The
averment, in the context, is that the matter is hanging fire since
17.11.2006 and there have been repeated unexplained adjournments.
The learned Sessions Judge shall also, in that context, notice that some
of the interim orders have also been reproduced by the petitioner in
para No.5 of the petition. A copy of the petition shall also be forwarded
to the learned Sessions Judge for facility of reference.
November 11, 2009 ( S.D. Anand ) vinod Judge