High Court Punjab-Haryana High Court

Smt. Harbans Devi vs Sudesh Kumar on 1 September, 2009

Punjab-Haryana High Court
Smt. Harbans Devi vs Sudesh Kumar on 1 September, 2009
             IN THE HIGH COURT OF PUNJAB AND HARYANA
                           AT CHANDIGARH



                      Criminal Appeal No. 759-SBA of 2000
                      Date of decision: 1st September, 2009


Smt. Harbans Devi
                                                                   ... Appellant
                                     Versus
Sudesh Kumar
                                                                ... Respondent


CORAM:         HON'BLE MR. JUSTICE KANWALJIT SINGH AHLUWALIA

Present:       Mr. J.B.S. Gill, Advocate for the appellant.
               Mr. S.S. Rangi, Advocate for the respondent.


KANWALJIT SINGH AHLUWALIA, J. (ORAL)

On August 27, 2009, this Court had passed the following

order:

“Mr. Rangi has stated at bar that appellant
Smt.Harbans Devi has expired and her legal heirs have not
come forward to pursue the appeal. Hence, the resent appeal
abate.

Mr. Gill prays for time to seek instructions in this
regard.

On his request, adjourned to 1.9.2009.”

Today, Mr. J.B.S. Gill states that the present appeal may be

ordered to have abated, with liberty to renew the same in case the legal

representatives come forward to pursue the appeal.

As prayed, present appeal is ordered to have abated.

[KANWALJIT SINGH AHLUWALIA]
JUDGE
September 1, 2009
rps