High Court Punjab-Haryana High Court

Darshan Singh vs State Of Punjab on 17 July, 2009

Punjab-Haryana High Court
Darshan Singh vs State Of Punjab on 17 July, 2009
IN THE HIGH COURT OF PUNJAB AND HARYANA
AT CHANDIGARH

                         Criminal Misc. No.M-14411 of 2009
                         Date of decision : 17.7.2009

Darshan Singh                                            .....Petitioner

                         Versus
State of Punjab                                          ...Respondent

CORAM : HON'BLE MR. JUSTICE S. D. ANAND

Present:    Mr.D.S.Pheruman, Advocate the petitioner.

            Mr. Ajaib Singh, Additional Advocate General, Punjab.

S. D. ANAND, J.

The earlier bail application filed by the petitioner was rejected
by this Court vide order dated 1.12.2008.

The grievance of the learned counsel for the petitioner is that
the petitioner is in custody for the last more than one year and there is no
possibility of the trial getting concluded at an early date as the presence of
two accused is yet to be secured.

The petition is disposed of with a direction to the learned Trial
Court shall positively conclude the trial itself within six months from today.
In case the trial is not concluded within stipulated period, the petitioner
shall be released on bail to the satisfaction of the learned Trial Court. The
State shall also under a liability to conclude its evidence by the date
aforementioned. For compliance with this order, the learned Trial Court
shall not grant an adjournment for more than a week in the case.

The acknowledgment (of copy of this order) issued by the
concerned Judicial Officer shall be forwarded to the Registry of this Court.
Learned Sessions Judge shall himself maintain a tab to ensure that the
case is disposed of by afore-mentioned date.

July 17, 2009                                        (S.D. ANAND)
Pka                                                      JUDGE