Punjab-Haryana High Court
Pritam Singh vs State Of Punjab And Another on 27 October, 2009
IN THE HIGH COURT OF PUNJAB & HARYANA AT CHANDIGARH
Criminal Revision No. 2394 of 2009
Date of decision : October 27, 2009
Pritam Singh
....Petitioner
versus
State of Punjab and another
....Respondents
Coram: Hon'ble Mr. Justice L.N. Mittal
Present : Mr. Rajeev K. Kapila, Advocate, for the petitioner
L.N. Mittal, J. (Oral)
Learned counsel for the petitioner states that two convicts have
preferred appeal against their conviction and sentence before the Sessions
Court. This revision petition by complainant is against acquittal of one
accused. However, since the appeal of convicts in the same case is
pending before the Sessions Court, it would be appropriate if the petitioner
files revision petition to assail the acquittal of one of the accused also before
the Sessions Court. It is ordered accordingly.
The revision petition stands disposed of accordingly.
( L.N. Mittal )
October 27, 2009 Judge
'dalbir'