Punjab-Haryana High Court
Amarjit Singh vs State Of Punjab on 5 March, 2009
IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH
CRM NO. M-34291 Of 2008
DECIDED ON:- 05.03.2009
Amarjit Singh .....Petitioner
Versus
State of Punjab ......Respondent
Coram Hon’ble Mr. Justice K. C. Puri
Present Mr. R. P. Dhir, Advocate
for the petitioner.
Mr. P. S. Bajwa, AAG, Punjab.
K. C. Puri, J (Oral)
Learned counsel for the petitioner wants to withdraw the
petition, at this stage.
Dismissed as withdrawn.
However, the trial Court is directed to decide the case
expeditiously preferably within 5 months. In case, the trial is not concluded
with that period, the petitioner is at liberty to file fresh bail application.
March 5, 2009 ( K. C. Puri ) mamta Judge