Citation : 2022 Latest Caselaw 6397 P&H
Judgement Date : 7 July, 2022
263 IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH
Date of Decision: 7th July, 2022
CRR-4471-2017 (O&M), CRR-4472-2017 (O&M), CRR-4477-2017
(O&M), CRR-4479-2017 (O&M)
Rajinder Parsad
... Petitioner
Versus
Anil Chadha and another
... Respondents
CORAM : HON'BLE MR. JUSTICE AVNEESH JHINGAN
Present : Mr. Sandeep Arora, Advocate for the petitioner(s).
Mr. Sandeep Kumar, DAG, Punjab.
Mr. Umesh Kumar Kanwar, Advocate
for the respondent-applicant.
***
AVNEESH JHINGAN , J.(Oral)
1. These revision petitions were filed for setting aside the
conviction awarded by JMIC, Jalandhar vide judgment dated
17th November, 2016 as upheld by the learned Additional Sessions Judge,
Jalandhar vide order dated 25th October, 2017.
2. Learned counsel for the petitioner submits that during the
pendency of the petition, petitioner has expired. No cause of action
survives for pursuing the present petitions.
3. In view of the statement made learned counsel for the
petitioner, the petition is disposed of.
4. Photocopy of this order be placed on the files of connected
cases.
(AVNEESH JHINGAN ) JUDGE th 7 July, 2022 Parveen Sharma Whether reasoned/speaking Yes/No Whether reportable Yes/No
1 of 1
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!