IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH
Crl. Misc. No. M-30178 of 2009
Date of Decision: December 16, 2009
Sukhchain Singh .... Petitioner
Versus
State of Punjab. ... Respondent
CORAM: HON'BLE MR. JUSTICE S.D. ANAND.
Present: Mr. Manvinder Singh Bal, Advocate,
for the petitioner.
Mr. Arshvinder Singh, DAG, Punjab.
S.D. Anand, J. (Oral)
In support of the averment on the last date of
hearing (that the main accused is dead), learned counsel for
the petitioner has today presented death certificate of Jarnail
Singh.
The petitioner jumped bail and was away from the
law for a long period of 10 months. Learned State counsel
states that the trial is presently fixed for 04.01.2010 for
recording of prosecution evidence. Further informs that two
witnesses including the complainant have been summoned for
that date.
Dismissed as withdrawn for the time being. Learned
counsel for the petitioner reserves liberty to file it afresh after
the statement of the complainant is recorded. The State may
consider the feasibility of filing a plea before the learned Trial
Court for summoning of more witnesses for 04.01.2010 itself.
A copy of the order be given to the learned State
counsel under the signatures of Special Secretary and copy of
the order shall be forwarded to the learned Trial Court as well.
Disposed of accordingly.
December 16, 2009 ( S.D. Anand ) vkd Judge