Citation : 2024 Latest Caselaw 2001 P&H
Judgement Date : 30 January, 2024
2024:PHHC: 012155
IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH
219 CRM-M-62485-2023
Date of Decision:-30.01.2024
MONEY SINGH ......PETITIONER(S)
VERSUS
STATE OF PUNJAB ....RESPONDENT(S)
CORAM: HON'BLE MR. JUSTICE JASJIT SINGH BEDI
Present: None for the petitioner.
Mr. Kirat Singh Sidhu, DAG, Punjab.
****
JASJIT SINGH BEDI, J. (Oral)
Short reply has been filed on behalf of respondent-State by the
learned State counsel by way of an affidavit of Surinder Singh, PPS,
Assistant Commisioner of Police, (Central), Amritsar City and the same is
taken on record.
The case has been called out twice. None appears on behalf of
the petitioner. It appears that the petitioner is not interested in pursuing the
present petition.
In view of the above, the present petition is ordered to be
dismissed for non-prosecution. However, the petitioner shall be at liberty to
move an application for its revival in case any cause of action still subsists.
(JASJIT SINGH BEDI) JUDGE 30.01.2024 KUSUM
Whether speaking/reasoned Yes/No Whether Reportable Yes/No
authenticity of this order/judgment Punjab & Haryana High Court, CHD
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!