High Court Punjab-Haryana High Court

Baljinder Singh Alias Bitu vs State Of Punjab on 17 December, 2009

Punjab-Haryana High Court
Baljinder Singh Alias Bitu vs State Of Punjab on 17 December, 2009
        IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                       CHANDIGARH
                                        --

                                 CRM No. M 28793 of 2009
                                 Date of decision: 17.12.2009


Baljinder Singh alias Bitu                              ........ petitioner

             Versus

State of Punjab                                          .......Respondent(s)


Coram:       Hon'ble Ms Justice Nirmaljit Kaur
                      -.-

Present:     Mr. PPS Thethi, Advocate
             for the petitioner

             Mr. K S Pannu, Deputy Advocate General, Punjab
             for the respondent - State
                    -.-

        1.   Whether Reporters of local papers may be
             allowed to see the judgement?

        2.   To be referred to the Reporter or not?

        3.   Whether the judgement should be reported in
             the Digest?

Nirmaljit Kaur, J. (Oral)

No ground for grant of regular bail is made out at this stage.

Dismissed.

However, the Trial Court is directed to expedite the trial,

preferably to be completed within six months.

(Nirmaljit Kaur)
Judge
December 17, 2009
mohan