High Court Punjab-Haryana High Court

Amit Kumar Jain vs Rupinder Singh And Other on 1 October, 2008

Punjab-Haryana High Court
Amit Kumar Jain vs Rupinder Singh And Other on 1 October, 2008
IN THE HIGH COURT OF PUNJAB AND HARYANA
              AT CHANDIGARH

                         Criminal Misc. No.46713-M of 2007
                         Date of decision : 1.10.2008

Amit Kumar Jain                                           .....Petitioner

                         Versus
Rupinder Singh and other                                  ...Respondents

                               ****

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

Present:    Mr. Padam Jain, Advocate for the petitioner.

            Ms. Manjari Nehru, Deputy Advocate General, Punjab.


S. D. ANAND, J.

Reply filed on behalf of respondent No.1 is taken on record.

The petitioner-complainant has applied to obtain the

invalidation of the impugned order vide which the prosecution evidence

was ordered to be closed under the orders of the Court.

There can be no dispute that the prosecution had been

afforded as many as 25 opportunities for conclusion of its evidence. As

apparent from order dated 2.4.2007 (Annexure P-3), the Court had notified

the prosecution that last opportunity was being granted to it for concluding

its evidence for 14.5.2007. The trial in that case started in the year 2002.

A criminal Trial cannot be continued for an indefinite period. Allowance of

the plea shall amount of defeating the constitutional right of the accused to

have an expeditious trial.

In the light of the fore-going discussion, there is no merit in the

petition which shall stand dismissed.

October 01, 2008                                     (S. D. ANAND)
Pka                                                       JUDGE