IN THE PUNJAB AND HARYANA HIGH COURT AT CHANDIGARH
CRM-M 30927 of 2009 (O&M)
Date of Decision: 5.11.2009
Aradhana Drinks and Beverages Limited
..Petitioner.
Vs.
State of Punjab and another
..Respondents.
CORAM: HON'BLE MR.JUSTICE RAKESH KUMAR JAIN
Present : Mr.R.S.Cheema, Sr. Advocate with
Mr.Rohit Khanna, Advocate for the petitioner.
RAKESH KUMAR JAIN, J. (Oral)
Learned counsel for the petitioner restricts his prayer for
direction to the Court concerned to dispose of the bail application
expeditiously and preferably, if possible, on the date fixed. It is alleged that
notice was issued in this application on 1.10.2009 for 26.10.2009 and
thereafter the case has been adjourned to 13.11.2009. It is also alleged that
as the respondent-accused is on interim bail there is likelihood of his
disposing of the case material which is worth Rs.67 lacs. It is also submitted
that one of the accused, namely, Baljit Singh has even fled away.
After hearing the learned counsel for the petitioner, the present
petition is disposed of with a direction to the learned Court below, who is
now seized of the anticipatory bail application, to decide the same as early
as possible.
(Rakesh Kumar Jain)
5.11.2009 Judge
Meenu