High Court Punjab-Haryana High Court

Gurbax Singh @ Baksha vs State Of Punjab on 22 January, 2009

Punjab-Haryana High Court
Gurbax Singh @ Baksha vs State Of Punjab on 22 January, 2009
 IN THE HIGH COURT OF PUNJAB AND HARYANA AT CHANDIGARH


                                       CRM No.3202 M of 2008 (O&M)
                                       Date of decision: 22.1.2009.

Gurbax Singh @ Baksha

                                                                    ...Petitioner

                   Versus

State of Punjab
                                                               ...Respondent

CORAM:       HON'BLE MR.JUSTICE HARBANS LAL

Present:     Mr.Baljinder Singh, Advocate for the petitioner

                          ***
Harbans Lal, J.

Learned counsel for the petitioner states that he may be

permitted to withdraw this petition and the direction may be given to the

learned trial court to conclude the trial expeditiously.

Dismissed as withdrawn.

The learned trial court is directed to dispose of the case

preferably within 6 moths from the date of receipt of certified copy of this

order.

January 22, 2009                                    (Harbans Lal)
gsv                                                     Judge