IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH
Crl. Misc. No. M-29657 of 2009
Date of Decision: December 09, 2009
Jujhar Singh ... Petitioner
Versus
State of Punjab ... Respondent
CORAM: HON'BLE MR. JUSTICE S.D. ANAND
Present : Mr. Dinesh Nagar, Advocate, for the petitioner.
Mr. Arshvinder Singh, DAG, Punjab.
******
S.D. Anand, J.
The trial is presently fixed for 21.12.2009. Learned
State counsel states that the remaining five witnesses shall be
examined on that date. The State shall ensure that the
undertaking is complied with.
On consensual basis, this petition shall stand
disposed of with a direction to the learned Trial Court to positively
conclude the trial itself by or on 30.04.2010. In case the trial is
not concluded by that period, the petitioner shall be released on
bail to the satisfaction of the learned Trial Court. The State shall
also be under a liability to conclude its evidence by the date
aforementioned.
The acknowledgment (of copy of this order) issued by
the concerned Judicial Officer shall be forwarded to the Registry
of this Court. Learned Sessions Judge shall himself maintain a tab
to ensure that the case is disposed of by aforementioned date.
In the meantime, the State shall ensure that the
petitioner gets competent treatment in respect of the disease
indicated in para No.5 of the petition. The report about the
treatment made available to the petitioner shall be furnished to the
Registry of this Court.
December 09, 2009 ( S.D. Anand ) vinod Judge