High Court Punjab-Haryana High Court

Present: Ms. Promila Nain vs Mr. Shakun Chaudhary on 15 December, 2009

Punjab-Haryana High Court
Present: Ms. Promila Nain vs Mr. Shakun Chaudhary on 15 December, 2009
              Crl. Misc.-M No.35418 of 2009


Smt. Krishana & anr.           vs.          State of Punjab & ors.



Present:      Ms. Promila Nain, Advocate
              for the petitioners.

              Mr. A.S.Brar, Sr. DAG, Punjab.

                   ****

Mr. Shakun Chaudhary, Advocate accepts notice on

behalf of respondent No.2.

Learned counsel for the petitioners has supplied a copy

of the paper book to the opposite counsel.

This is a petition for clubbing the trials of two criminal

cases i.e. FIR No.269 dt. 09.10.2008 under Section

323/341/506/148/149 IPC at PS Division No.5, Distt. Ludhiana and

FIR No.130 dt. 30.06.2007 under Sections 406/498-A/506 IPC at PS

Division No.6, Distt. Ludhiana, which are pending in the court of ld.

ACJM, and ld. JMIC, Ludhiana respectively.

Learned counsel for the respondents are agreed that

this petition be allowed.

This petition is accordingly allowed.

Consequently, it is directed that both the cases will now

be heard by the Additional Chief Judicial Magistrate, Ludhiana and

some date be fixed in both of them.

Ld. JMIC, Ludhiana before whom trial of FIR No.130 dt.

30.06.2007 under Sections 406/498-A/506 IPC is pending shall

transfer the case file to the ld. ACJM, Ludhiana.

December 15, 2009                                (AJAY TEWARI)
sonia                                                JUDGE