High Court Punjab-Haryana High Court

Pawan Kumar & Another vs State Of Punjab & Another on 30 March, 2009

Punjab-Haryana High Court
Pawan Kumar & Another vs State Of Punjab & Another on 30 March, 2009
Crl. Misc. No. 46824-M of 2006              1


IN THE HIGH COURT OF PUNJAB & HARYANA AT
CHANDIGARH

                                Crl. Misc. No. 46824-M of 2006
                                Date of decision: March 30, 2009


Pawan Kumar & another                       -Petitioners

            Versus

State of Punjab & another                   -Respondents

Coram Hon’ble Mr. Justice Rajan Gupta

Present: Mr. MK Singla, Advocate, for the petitioners.

Mr. Shailesh Gupta, DAG, Punjab.

Mr. PS Sekhon, Advocate, for respondent No.2.

Rajan Gupta, J.(Oral)

Pursuant to order dated 19-11-2008, learned State counsel

points out that the challan was presented in the Court due to inadvertent

mistake as the order of the High Court staying further proceedings could

not be conveyed to the office of the Senior Superintendent of Police in time.

He refers to the affidavit of SI Pushpinder Singh, the then SHO police

station Lehra in this regard.

SHO Pushpinder Singh, who is present in Court tenders

unconditional apology.

In view of the facts mentioned in the affidavit, the apology is

accepted.

A perusal of order dated August 10, 2006 shows that notice of

motion in this case was issued only on the basis of an alleged compromise.

Counsel for respondent No.2 submits that since no compromise

has been arrived at between the parties, the instant petition deserves to be
Crl. Misc. No. 46824-M of 2006 2

dismissed.

Faced with this situation, counsel for the petitioner prays that

he be permitted to withdraw the present petition.

Dismissed as withdrawn.

[Rajan Gupta]
Judge
March 30, 2009.

‘ask’