IN THE HIGH COURT OF PUNJAB & HARYANA, CHANDIGARH
Criminal Miscellaneous No. M-18767 of 2005
Date of Decision: December 02, 2008
Suresh Bhargva
.....PETITIONER(S)
VERSUS
State of Haryana & Another
.....RESPONDENT(S)
. . .
CORAM: HON'BLE MR. JUSTICE AJAI LAMBA
PRESENT: - Mr. Madan Mohan, Advocate, for the
petitioner.
Mr. Sidharth Sarup, Assistant
Advocate General, Haryana.
Mr. Suneet Sharma, Advocate, for
respondent No.2-complainant.
. . .
AJAI LAMBA, J (Oral)
This petition has been filed under
Section 482 Cr.P.C. for quashing complaint (Annexure
P-1) under Sections 323, 342, 352, 506 IPC and Order
dated 18.7.2002 (Annexure P-4) as also Order dated
6.10.2004 passed by the Additional Sessions Judge-I,
Rohtak.
Learned counsel for the respondent-
complainant contends that the matter has been
rendered infructuous as the complainant has made a
statement before the Trial Court that he does not
want to proceed with the complaint and withdraws the
Crl. Misc. No. M-18767 of 2005 [2]
same. The complaint has been dismissed as withdrawn
vide Order dated 20.5.2008. Certified copy of Order
dated 20.5.2008 is retained on the file.
The petition is dismissed as
infructuous.
(AJAI LAMBA)
December 02, 2008 JUDGE
avin