High Court Punjab-Haryana High Court

Kuldeep Singh vs State Of Punjab And Others on 18 February, 2009

Punjab-Haryana High Court
Kuldeep Singh vs State Of Punjab And Others on 18 February, 2009
IN THE HIGH COURT OF PUNJAB & HARYANA AT CHANDIGARH

                             Crl.M. No. M- 18362 of 2008
                             Date of decision : 18.2.2009.

                             ...

    Kuldeep Singh
                                             ................ Petitioner

                             vs.

    State of Punjab and others
                                          .................Respondents



    Coram: Hon'ble Mr. Justice K.C. Puri



    Present: None for the petitioner.

            Sh. P.S. Bajwa, Assistant Advocate General,
            Punjab for respondents No. 1 to 3.

            Sh.Animesh Sharma, Advocate for respondents No. 4 to 7

                       ...


    K.C. Puri, J. (Oral)

From the perusal of the file, it is revealed that none is

appearing on behalf of the petitioner for the last three consecutive

dates. FIR has been registered against the petitioner. So, no ground

for taking cognizance under Section 482 Cr.P.C. is made out.

The petition stands dismissed.

( K.C. Puri )
18.2.2009. Judge
chug