High Court Punjab-Haryana High Court

Harbhajan Singh vs State Of Punjab And Another on 22 August, 2008

Punjab-Haryana High Court
Harbhajan Singh vs State Of Punjab And Another on 22 August, 2008
      In the High Court of Punjab and Haryana, at Chandigarh.


                  Criminal Misc. No. M-14024 of 2008

                      Date of Decision: 22.8.2008



Harbhajan Singh
                                                            ...Petitioner
                                 Versus
State of Punjab and Another
                                                        ...Respondents


CORAM: HON'BLE MR. JUSTICE KANWALJIT SINGH AHLUWALIA.


Present: Mr.Manvinder Singh Bal, Advocate
         for the petitioner.

          Mr. P.S.Bajwa, Assistant Advocate
          General, Punjab, for respondent No.1-State.

          None for respondent No.2.


Kanwaljit Singh Ahluwalia, J. (Oral)

Petitioner has failed to comply with the order dated 29.5.2008

and subsequent order dated 11.8.2008, therefore, interim relief granted

in his favour cannot continue.

This Court has no other option but to dismiss the present

petition because of conduct of the petitioner.

(Kanwaljit Singh Ahluwalia)
Judge
August 22, 2008
“DK”