Punjab-Haryana High Court
Sanjay Kumar vs State Of Punjab And Another on 27 September, 2011
IN THE HIGH COURT OF PUNJAB AND HARYANA AT CHANDIGARH
Crl.Misc.No.M-18688 of 2009
DATE OF DECISION: September 27, 2011
Sanjay Kumar
.....Petitioner
versus
State of Punjab and another
.....Respondents
CORAM:- HON'BLE MR. JUSTICE RAJAN GUPTA
Present: None for the petitioner
Mr.Shilesh Gupta, DAG, Punjab
..
RAJAN GUPTA, J.: (Oral)
The instant case was dismissed for non-
prosecution on 10.12.2009. However, on an application being
moved by petitioner, it was restored vide order dated
5.2.2010. It appears that counsel for the petitioner failed
to furnish process fee thereafter. On 20.5.2011 another
opportunity was granted for filing process fee. Counsel for
the petitioner, however, failed to do so. It appears that
petitioner is no longer interested in pursuing this
petition.
Dismissed for non-prosecution.
September 27, 2011 ( RAJAN GUPTA ) pc JUDGE