Punjab-Haryana High Court
Jagmohan Singh vs State Of Punjab on 11 May, 2009
IN THE HIGH COURT OF PUNJAB & HARYANA, CHANDIGARH
Criminal Revision No. 255 of 2005
Date of Decision: May 11, 2009
Jagmohan Singh ...........Petitioner
Versus
State of Punjab ..........Respondents
Coram: Hon'ble Mrs. Justice Sabina
Present: None for the petitioner.
Mr.Amandeep Singh Rai,AAG Punjab
**
Sabina, J.
Nobody has appeared on behalf of the petitioner. On the last
date also, nobody had appeared on behalf of the petitioner nor correct
address of respondent No.2 has been furnished by the learned counsel for
the petitioner for effecting service.
Accordingly, this petition is dismissed for want of
prosecution.
(Sabina)
Judge
May 11, 2009
arya