High Court Punjab-Haryana High Court

Sanjeev Ahuja vs Neeraj Bala on 14 November, 2008

Punjab-Haryana High Court
Sanjeev Ahuja vs Neeraj Bala on 14 November, 2008
 IN THE HIGH COURT OF PUNJAB & HARYANA, CHANDIGARH



                      Criminal Miscellaneous No. M-29863 of 2008
                                  Date of Decision: November 14, 2008


Sanjeev Ahuja
                                                        .....PETITIONER(S)

                                  VERSUS


Neeraj Bala
                                                   .....RESPONDENT(S)
                              .     .      .


CORAM:            HON'BLE MR. JUSTICE AJAI LAMBA


PRESENT: -        Mr. Rakesh Gupta, Advocate, for the
                  petitioner.


                              .     .      .

AJAI LAMBA, J (Oral)

                  This     petition      challenges        Order     dated

16.10.2008 whereby an affidavit filed on behalf of

the respondent has been taken on record.

On a perusal of the order, I find that

it has been treated as a replication/ rejoinder to

the reply filed by the respondent (petitioner herein)

to the main application filed under Section 125

Cr.P.C.

Contention of learned counsel is that

the additional affidavit has changed the entire case

originally set up on behalf of the respondent.

I have considered the contention of

learned counsel.

The Trial Court would consider the
Crl. Misc. No. M-29863 of 2008 [2]

contents of the replication/ rejoinder including the

fact, if established, that substantial improvements

have been made by the respondent in the case

originally set up.

No ground for interference is made out.

The petition is disposed of with the

above observations.


                                                    (AJAI LAMBA)
November 14, 2008                                      JUDGE
avin