IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH
Crl. Misc No. 31507-M of 2007
Date of decision : 02.03.2009
Saran Dass @ Ram Saran
....Petitioner
V/s
State of Punjab and another
....Respondent.
BEFORE : HON’BLE MR. JUSTICE RAJAN GUPTA
Present: Mr. D.K. Bhatti, Advocate
for the petitioner.
Mr. Shailesh Gupta, DAG Punjab.
RAJAN GUPTA J. (ORAL)
Learned counsel for the petitioner submits that he be allowed to
withdraw the present petition with liberty to raise all his pleas before the
trial court. However, in view of old age of the petitioner the trial court may
be directed to expedite the trial.
Dismissed as withdrawn with liberty as aforesaid.
Keeping in view the fact that petitioner is stated to be more
than 80 years old, it is directed that trial court shall endeavor to complete
the trial expeditiously preferably within 6 months.
02.03.2009 (RAJAN GUPTA) Ajay JUDGE