IN THE HIGH COURT OF PUNJAB & HARYANA, CHANDIGARH
Criminal Miscellaneous No. M-7563 of 2008
Date of Decision: December 16, 2008
Pritam Singh Sandhu
.....PETITIONER(S)
VERSUS
State of Punjab & Others
.....RESPONDENT(S)
. . .
CORAM: HON'BLE MR. JUSTICE AJAI LAMBA
PRESENT: - Mr. Puneet Garg, Advocate, for
Mr. R.S. Bains, Advocate, for
the petitioner.
Mr. Kamaldeep Singh Sidhu,
Deputy Advocate General, Punjab.
Mr. Sukhdeep Singh Sandhu,
Advocate, for respondent No.2.
. . .
AJAI LAMBA, J (Oral)
This petition has been filed under
Section 482 Cr.P.C. in challenge to Order dated
1.3.2008 (Annexure P-12) whereby the prosecution
witnesses have been re-summoned.
Learned counsel for the petitioner
contends that the matter has been rendered
infructuous, in so much as, final arguments have
been addressed before the Trial Court.
The petition is dismissed as having been
rendered infructuous.
(AJAI LAMBA)
December 16, 2008 JUDGE
avin