IN THE HIGH COURT OF PUNJAB AND HARYANA
AT CHANDIGARH
C.O.C.P. No. 1287 of 2008
Date of Decision : February 16, 2009
Imrana
....Petitioner
Versus
K.K. Rao, Senior Superintendent of Police, Mewat and others
.....Respondents
CORAM : HON'BLE MR. JUSTICE T.P.S. MANN
Present : Mr. Satish Chaudhary, Advocate
for the petitioner.
Mr. S.K. Hooda, Senior Deputy Advocate General, Haryana
for respondents No. 1 and 2.
T.P.S. MANN, J. (Oral)
After obtaining instructions from Inspector Rattan Deep,
S.H.O., Police Station Punhana, District Mewat, who is present in the
Court, learned State counsel submits that the petitioner has not put in
appearance on 5.2.2009 at 11.00 A.M. as directed by this Court on the last
date of hearing.
Learned counsel for the petitioner states that the petitioner has
not contacted him for the last three months.
It appears that the petitioner is no more interested in
prosecuting the present petition. Accordingly, the same is dismissed. Rule
is discharged
( T.P.S. MANN )
February 16, 2009 JUDGE
satish