High Court Punjab-Haryana High Court

M/S Samana Steel Pipes Pvt. Ltd. & … vs Regional Provident Fund … on 15 December, 2009

Punjab-Haryana High Court
M/S Samana Steel Pipes Pvt. Ltd. & … vs Regional Provident Fund … on 15 December, 2009
Crl. Misc No. M-27991 of 2008 (O&M)                                     1


      IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                     CHANDIGARH

                                Crl. Misc No. M-27991 of 2008 (O&M)
                                Date of decision : 15.12.2009

M/s Samana Steel Pipes Pvt. Ltd. & another
                                                          ....Petitioners

                                      V/s

Regional Provident Fund Commissioner
Punjab, through Enforcement Officer,
Patiala & another
                                                          ....Respondents

BEFORE : HON’BLE MR. JUSTICE RAJAN GUPTA

Present: Mr. B.S. Walia, Advocate
for the petitioners.

Mr. Kamal Sehgal, Advocate
for the respondents.

RAJAN GUPTA J. (ORAL)

This is a petition under Section 482 Code of the Criminal

Procedure seeking quashing of complaint No. 15 dated 3rd April, 2008

(Annexure P-5), under Sections 14(1-B) & 14A(1) of the Provident fund &

Miscellaneous Provisions Act, 1952 and also orders, Annexures P-6(i) and

P-6(ii), passed by Sub Divisional Judicial Magistrate, Samana, whereby

notice of the complaint was issued to the petitioners.

Learned counsel for the petitioners submits that during the

pendency of this petition, the accused/petitioners have been convicted by

the trial court, therefore, the present petition has been rendered infructuous.

He, therefore, prays that he may be allowed to withdraw the instant petition.

Learned counsel for the respondents has not disputed the

factual averments that the petitioners that the petitioners have been
Crl. Misc No. M-27991 of 2008 (O&M) 2

convicted by the trial court during the pendency of the present petition and

submits that he has no objection if the petition is allowed to be withdrawn.

Resultantly, the instant petition is dismissed as withdrawn.

15.12.2009                                         (RAJAN GUPTA)
Ajay                                                   JUDGE