High Court Punjab-Haryana High Court

Kashmir Singh Son Of Dhara Singh vs S.D.M. (Sic) (Shri B.S. (Sic)), … on 12 February, 2003

Punjab-Haryana High Court
Kashmir Singh Son Of Dhara Singh vs S.D.M. (Sic) (Shri B.S. (Sic)), … on 12 February, 2003
Author: A K Goel
Bench: A K Goel


ORDER

Adarsh Kumar Goel, J.

1. Quashing of proceedings under Section 145
Cr.P.C. is sought on the ground that the matter is
pending in the civil Court. There was a stay of passing
of final order and at this stage, no useful purpose will
be served by continuing proceedings under Section 145
Cr.P.C., which shall be treated as closed without prejudice
to the rights of the parties to contest the matter in the
civil Court in accordance with law.

2. Disposed of.