High Court Punjab-Haryana High Court

Harmeet Singh And Another vs State Of Punjab on 14 July, 2009

Punjab-Haryana High Court
Harmeet Singh And Another vs State Of Punjab on 14 July, 2009
              IN THE HIGH COURT OF PUNJAB AND HARYANA
                       AT CHANDIGARH


                            Criminal Misc. No. M-14578 of 2009 (O&M)
                            Date of decision: 14.7.2009

Harmeet Singh and another
                                                                .. Petitioners
       v.

State of Punjab
                                                                .. Respondent


CORAM:        HON'BLE MR. JUSTICE RAJESH BINDAL

Present:      Mr. Ashish Gupta, Advocate for the petitioners.

              Mr. Abhishek Chautala, AAG, Punjab.


                                   ..

Rajesh Bindal J.

Parties to the dispute in the present case are brothers. It is alleged in
the complaint that the petitioners have trespassed into the house of the complainant
and taken away certain material lying there and have also cut four Eucalyptus
trees, whereas the case of the petitioners is that they are owners in possession of
the house in dispute which was purchased by their father way back in 1968.

In terms of the order passed by this Court on 26.5.2009, the
petitioners have already joined the investigation.

Be that as it may, without opining on the merits of the controversy,
the interim order passed by this Court on 26.5.2009 is made absolute.

The petition stands disposed of.

(Rajesh Bindal)
Judge
14.7.2009
mk