High Court Punjab-Haryana High Court

Raman vs State Of Haryana on 20 October, 2009

Punjab-Haryana High Court
Raman vs State Of Haryana on 20 October, 2009
     IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                     CHANDIGARH

                                  Crl. Misc. No. M-21687 of 2009
                              Date of Decision: October 20, 2009


Raman                                                     ... Petitioner

                   Versus

State of Haryana                                      ... Respondent


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

Present :   Mr. H.S.Sullar, Advocate,
            for the petitioner.

            Mr. S.S.Pattar, Sr. DAG, Haryana.

                                 ***

S.D. Anand, J.

On consensual basis, this petition shall stand

disposed of with a direction to the learned Trial Court to positively

conclude the trial itself within a period of one year from the next

date of hearing. In case the trial is not concluded by that period,

the petitioner shall be released on bail to the satisfaction of the

learned Trial Court. The State shall also be under a liability to

conclude its evidence by the date aforementioned.

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 aforementioned date.

October 20, 2009                                      ( S.D. Anand )
vinod                                                       Judge