IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH
Crl. Misc. No. M-20042 of 2009
Date of Decision: October 20, 2009
Amritpal Singh @ Cheeka ... Petitioner
Versus
State of Punjab ... Respondent
CORAM: HON'BLE MR. JUSTICE S.D. ANAND
Present : Mr. Aman Dhir, Advocate,
for the petitioner.
Mr. BBS Teji, AAG, Punjab.
***
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 six months 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