High Court Punjab-Haryana High Court

Surender vs State Of Haryana on 31 August, 2009

Punjab-Haryana High Court
Surender vs State Of Haryana on 31 August, 2009
IN THE HIGH COURT OF PUNJAB & HARYANA AT CHANDIGARH




                          Criminal Misc. No. M-17737 of 2009
                          Date of decision : August 31, 2009


Surender
                                              ....Petitioner
                          versus

State of Haryana
                                              ....Respondent


Coram:       Hon'ble Mr. Justice L.N. Mittal


Present :    Mr. YP Malik, Advocate, for the petitioner

             Mr. Sidharth Sarup, AAG Haryana


L.N. Mittal, J. (Oral)

Learned counsel for the petitioner seeks permission to

withdraw the instant bail petition with prayer that the trial court be directed

to expedite the trial.

Dismissed as withdrawn. The trial court is directed to expedite

the trial and prosecution is also directed to expedite its evidence.




                                                         ( L.N. Mittal )
August 31, 2009                                               Judge
  'dalbir'