High Court Punjab-Haryana High Court

Anita vs Sunil And Others on 11 February, 2009

Punjab-Haryana High Court
Anita vs Sunil And Others on 11 February, 2009
IN THE HIGH COURT OF PUNJAB & HARYANA AT CHANDIGARH

                               Crl.M. No. M-3971 of 2009
                               Date of decision : 11.2.2009.

                               ...

    Anita
                                              ................ Petitioner

                               vs.

    Sunil and others
                                              .................Respondents



    Coram: Hon'ble Mr. Justice K.C. Puri



    Present: Sh. K.D.S. Hooda, Advocate
             for the petitioner.
                 ...


    K.C. Puri, J. (Oral)

The only prayer made in the present petition is for issuance

of directions to the trial Court to expedite the trial. It is submitted that

the complaint is pending since the year 2000 i.e. for the last more

than 9 years and the same has not been decided.

So, directions are issued to the trial Court to decide the case

expeditiously, preferably within six months from the date of receipt

of a copy of this order.

The petition stands disposed of.

( K.C. Puri )
11.2.2009. Judge
chug