Criminal Misc. No. M-21361 of 2011 1
In the High Court of Punjab and Haryana, at Chandigarh.
Criminal Misc. No. M-21361 of 2011
Date of Decision: 20.7.2011
Sukhchain Singh alias Bittu
...Petitioner
Versus
State of Punjab
...Respondent
CORAM: HON'BLE MR. JUSTICE KANWALJIT SINGH AHLUWALIA.
Present: Mr. Rajesh Kumar Girdhar, Advocate
for the petitioner.
Kanwaljit Singh Ahluwalia, J. (Oral)
The present petition has been filed under Section 439 Cr.P.C.
for grant of regular bail to the petitioner in case FIR No. 20 dated
24.2.2010, registered at Police Station Sadar, Faridkot, under Section
302 IPC.
Issue notice of motion.
On asking of the Court, Mr. N.S. Virk, Additional Advocate
General, Punjab, accepts notice on behalf of the respondent. A copy of
the petition has been furnished to Mr. Virk.
In the present petition, it is stated that the petitioner is in
custody since 25.2.2010 and yet the trial has not proceeded in right
earnest. It is further stated that the challan was presented on 1.3.2010
and the charge was framed. On the last date of hearing fixed for
prosecution evidence, only one witness could be examined by it.
Criminal Misc. No. M-21361 of 2011 2
No case is made out for grant of bail, however, the present
petition is disposed of by directing the trial Court to conclude the trial
within a period of six months from the date of filing of a certified copy of
this order.
(Kanwaljit Singh Ahluwalia)
Judge
July 20, 2011
“DK”