Punjab-Haryana High Court
Surjit Singh vs State Of Punjab on 18 September, 2009
IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH
Crl.Misc.No.M-26464 of 2009 (O&M)
Date of decision : 18.9.2009
Surjit Singh
....Petitioner
Versus
State of Punjab
...Respondent
CORAM : HON'BLE MR.JUSTICE MAHESH GROVER
....
Present: Mr.Saurabh Bajaj, Advocate
for the petitioner.
.....
MAHESH GROVER, J.
Crl.Misc.No.48051 of 2009 is allowed as prayed for.
The only ground raised in the present petition seeking
transfer of the proceedings is that the counsel are not representing the
petitioner. There is no material on record from which such an
inference can be drawn. The petition obviously is without any merit.
However, in case the trial court feels and comes to the conclusion
that the petitioner is facing impediment or hindrance in obtaining the
service of lawyers, it may record its satisfaction and direct the
assistance of a lawyer through the legal aid service.
No ground to transfer.
Dismissed.
18.9.2009 (MAHESH GROVER)
JUDGE
dss