High Court Punjab-Haryana High Court

Jaggu vs State Of Punjab on 10 August, 2009

Punjab-Haryana High Court
Jaggu vs State Of Punjab on 10 August, 2009
        IN THE HIGH COURT OF PUNJAB AND HARYANA
                       AT CHANDIGARH.

                                   Criminal Misc. No.M-14431 of 2009 (O&M)

                                   Date of Decision: 10.8.2009.

Jaggu
                                                     ....Petitioner

              Versus

State of Punjab
                                                     ...Respondent

CORAM : Hon'ble Mr. Justice Rajesh Bindal

Present:-     Mr. T.S. Sangha, Sr. Advocate with
              Mr. J.S. Lalli, Advocate
              for the petitioner.

              Mr. Mehar Deep Singh, DAG Punjab.

RAJESH BINDAL J.

                       ****

Prayer in the petition is for grant of regular bail to the petitioner in

FIR No. 289 dated 20.5.2006 registered under Section 302,308,323,148 and

149 IPC. The petitioner is in custody since May 26, 2006.

Learned counsel for the petitioner submits that the petitioner would

be satisfied in case some direction is issued to the Court below for conclusion of

trial within certain specified time considering the fact that the petitioner is in

custody for the last more than three years.

Learned counsel for the State submitted that out of total eleven

witnesses, five have already been examined. Other six are formal witnesses.

The next date of hearing is 19.8.2009. The prosecution shall conclude its

evidence within three months from the next date of hearing fixed for trial.

In view of aforesaid statement of learned counsel for the State

which satisfies the grouse of petitioner, the present petition is disposed of.





                                                  (RAJESH BINDAL)
10.8.2009                                              JUDGE
Reema