IN THE HIGH COURT OF PUNJAB AND HARYANA
AT CHANDIGARH
Criminal Misc. No. 24939-M of 2004
Date of decision: 16th February, 2009
Sukhwinder Singh and others
... Petitioners
Versus
State of Punjab and another
... Respondents
CORAM: HON'BLE MR. JUSTICE KANWALJIT SINGH AHLUWALIA
Present: Mr. R.S. Rangi, Advocate for the petitioner.
Mr. Anter Singh Brar, Deputy Advocate General Punjab for
the State.
KANWALJIT SINGH AHLUWALIA, J. (ORAL)
Complainant, in the present case has expired. It is stated that
legal representatives of the complainant have compounded the offence.
What is the effect of this composition, will be determined by the trial Court
at appropriate stage.
Present petition under Section 482 Cr.P.C. cannot be
entertained. Hence, the same is dismissed.
In the present case, FIR was registered on 16th May, 2000.
Trial Court is directed to conclude the trial within six months.
[KANWALJIT SINGH AHLUWALIA]
JUDGE
February 16, 2009
rps