High Court Punjab-Haryana High Court

Isher Singh vs Union Territory Of Chandigarh And … on 4 July, 2008

Punjab-Haryana High Court
Isher Singh vs Union Territory Of Chandigarh And … on 4 July, 2008
      In the High Court of Punjab and Haryana, at Chandigarh.

                 Criminal Misc. No. 32367-M of 1999

                      Date of Decision: 4.7.2008


Isher Singh
                                                                ...Petitioner
                                 Versus

Union Territory of Chandigarh and others

                                                         ...Respondents

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


Present: Mr. Amrinder Singh Klar, Advocate
         for the petitioner.

         None for the respondents.


Kanwaljit Singh Ahluwalia, J. (Oral)

The present petition has been filed under Section 482 Cr.P.C.

praying for entrustment of the investigation made in FIR No. 138 dated

15.12.1998 to the Central Bureau of Investigation.

Counsel for the petitioner contends that the petitioner has

expired and, therefore, the present petition cannot continue.

As nothing survive in the present petition, the same is

disposed off having abated.

(Kanwaljit Singh Ahluwalia)
Judge
July 4, 2008
“DK”