High Court Punjab-Haryana High Court

Kulwant Singh vs State Of Punjab on 7 December, 2009

Punjab-Haryana High Court
Kulwant Singh vs State Of Punjab on 7 December, 2009
Crl. Misc No. M-7428 of 2009                                               1


        IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                       CHANDIGARH

                                Crl. Misc No. M-7428 of 2009
                                Date of decision : 07.12.2009

Kulwant Singh
                                                          ....Petitioner

                                      V/s

State of Punjab
                                                          ....Respondent

BEFORE : HON’BLE MR. JUSTICE RAJAN GUPTA

Present: Mr. SPS Sidhu, Advocate
for the petitioner.

Mr. Shailesh Gupta, DAG Punjab.

RAJAN GUPTA J. (ORAL)

This is a petition filed under Section 439 of the Code of

Criminal Procedure seeking regular bail to the petitioner in a case registered

vide FIR No. 144 dated 2305.2008 under Sections 304-A/

337/338/279/427/302/182 IPC at Police Station Baghapurana, District

Moga.

Affidavit of Gurmit Singh, Deputy Superintendent of Police

(D) Moga has been in the court today. The same is taken on record.

Learned counsel for the State has referred to the said affidavit and submitted

that 5 prosecution witnesses have been examined and 2 more have been

bound down for 20.01.2010. According to the counsel, efforts are being

made to conclude the prosecution evidence expeditiously.

In view of the statement made by learned counsel for the State,

learned counsel for the petitioner submits that he may be allowed to
Crl. Misc No. M-7428 of 2009 2

withdraw the present petition with liberty to the petitioner to file a fresh one

in case trial is not concluded within three months.

Dismissed as withdrawn with liberty as aforesaid.

07.12.2009                                            (RAJAN GUPTA)
Ajay                                                      JUDGE