Citation : 2023 Latest Caselaw 16892 P&H
Judgement Date : 29 September, 2023
Neutral Citation No:=2023:PHHC:127175
2023:PHHC:127175
IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH
223-2. CRM-A-806-MA-2017
Date of Decision:29.09.2023
RAM KUMAR ...APPLICANT
VERSUS
PHOOL SINGH & ANR. ...RESPONDENTS
CORAM: HON'BLE MR. JUSTICE SUVIR SEHGAL
Present: Ms. Jaspreet Kaur, Advocate for
Mr. Mohit Jaggi, Advocate for the applicant.
Mr. Kanhiya Soni, Advocate for
Mr. Deepak Bhardwaj, Advocate for respondent No.1.
Mr. Anup Singh, AAG, Punjab, for respondent No.2.
***
SUVIR SEHGAL, J.(ORAL)
1. Instant application has been filed under Section 378 (4) of the
Code of Criminal Procedure seeking grant of leave to file the present appeal
by the applicant against judgment dated 30.01.2017 passed by learned Sub
Divisional Judicial Magistrate, Derabassi, whereby respondent No.1 has
been acquitted.
2. Counsel for respondent No.1 submits that both the applicant as
well as respondent No.1 have expired. He submits that the matter has
become infructuous.
3. Counsel for the applicant does not have any instructions.
4. Dismissed as having been rendered infructuous. However,
liberty is granted to the parties to seek revival, in case the situation is
otherwise.
29.09.2023 (SUVIR SEHGAL)
sheetal JUDGE
Whether Speaking/Reasoned Yes/No
Whether Reportable Yes/No
Neutral Citation No:=2023:PHHC:127175
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!