Punjab-Haryana High Court
Satish Kumar vs State Of Punjab And Others on 15 November, 2011
IN THE HIGH COURT OF PUNJAB AND HARYANA AT CHANDIGARH
C.W.P. No. 1218 of 1997
DATE OF DECISION: 15.11.2011
Satish Kumar ..........Petitioner
Versus
State of Punjab and others ..........Respondents
BEFORE:- HON'BLE MRS. JUSTICE DAYA CHAUDHARY
Present:- Mr. Bhavyadeep Walia, Advocate
for Mr. A.K. Walia, Advocate
for the petitioner.
Mr. L.S. Virk, DAG, Punjab
for respondents No.1 and 2.
None for respondent No.3.
****
DAYA CHAUDHARY, J.
Counsel for the petitioner was neither present on 7.9.2011 nor
on 16.9.2011. Again, he was not present on 3.10.2011 and 20.10.2011.
Today also, a request for adjournment has been made. The case relates
to the year 1997. It appears that the counsel for the petitioner is not
interested in pursuing the matter.
Dismissed for non-prosecution.
November 15, 2011 (DAYA CHAUDHARY) pooja JUDGE