IN THE HIGH COURT OF PUNJAB & HARYANA AT CHANDIGARH
Crl.M. No. M-11598 of 2009
Date of decision : 29.4.2009.
...
Harpreet Singh
................ Petitioner
vs.
State of Punjab and another
.................Respondents
Coram: Hon'ble Mr. Justice K.C. Puri
Present: Sh. Hemant Saini, Advocate
for the petitioner.
...
K.C. Puri, J. (Oral)
This is a petition for quashing FIR No. 156 dated 16.8.2001
under Sections 324, 327, 34 IPC registered at Police Station Mehna,
Moga.
Notice of motion to Advocate General, Punjab.
On the asking of the Court, Sh.A.P.S. Mann, Senior Deputy
Advocate General, Punjab, who is present in Court, accepts notice.
Counsel for the petitioner has confined his prayer to the
effect that the trial Court may be directed to expedite the trial as the
case is pending for the last about 8 years.
After hearing counsel for the petitioner, 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 )
29.4.2009. Judge
chugh