Crl.Appeal No. 251-SB of 2002 Krishan Kumar vs. State of Punjab Present: None for the appellant. Mr.Anter Singh Brar, Senior DAG, Punjab. ***
On 03.12.2009 the following order was passed:-
“On 27.3.2009, a direction was issued to the Senior
Superintendent of Police. Fatehgarh sahib to file an affidavit as
to what steps had been taken for arresting the appellant after he
absconded. However, the said affidavit has not been filed so
far. Counsel for the State of Punjab assures this Court that the
affidavit will now be positively filed within one week.
Adjourned to 11.12.2009. Let a note be given in the cause list
informing Ms.Jyoti Chaudhary, Advocate for the appellant
about the date fixed.”
The note envisaged in the said order was duly published in the
cause list of 7.12.2009 and 8.12.2009 informing that the said case has been
fixed for 11.12.2009. today also none has appeared on behalf of the
appellant.
Affidavit of Sh.Kaustubh Sharma, Senior Superintendent of
Police, Fatehgarh Sahib dated 9.12.2009 has been filed in Court and the
same is taken on record. This affidavit shows that after coming to know of
the absence of the appellant the District police has made efforts to arrest
him but as per their information he has not ever gone back either to his
parents’ home or to his in-laws’ house after being released on parole.
In these circumstances this appeal is dismissed.
(AJAY TEWARI)
JUDGE
December 14, 2009
sunita