High Court Punjab-Haryana High Court

Parveen Kumar Singla vs State Of Punjab on 15 January, 2009

Punjab-Haryana High Court
Parveen Kumar Singla vs State Of Punjab on 15 January, 2009
IN THE PUNJAB & HARYANA HIGH COURT CHANDIGARH

                                    Crl Misc 33668-M of 2008

                                    DECIDED ON : 15-01-2009

Parveen Kumar Singla

                                                ....Petitioner

                         versus

State of Punjab

                                                ....Respondent

CORAM : HON’BLE MR.JUSTICE K.C.PURI

Present: None

K.C.PURI, J (ORAL)

Even on third call, no one has appeared. There are specific

allegations in the FIR and it is a case of recovery of Rs.25,000/-from the

accused. No ground for interference is made out.

Dismissed.

Sd/-

{K.C.Puri}
Judge
mandeepkr