High Court Punjab-Haryana High Court

Gurmit Singh Son Of Mann Singh vs State Of Punjab And Another on 24 August, 2009

Punjab-Haryana High Court
Gurmit Singh Son Of Mann Singh vs State Of Punjab And Another on 24 August, 2009
      IN THE HIGH COURT OF PUNJAB AND HARYANA AT
               CHANDIGARH

                                      Crl.Misc.No.M-46888 of 2007 (O&M)
                                       Date of Decision:- 24 .08.2009

Gurmit Singh son of Mann Singh                      ....Petitioner(s)

                   vs.

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

                   ***

CORAM:- HON'BLE MR.JUSTICE AUGUSTINE GEORGE MASIH

                    ***
Present:-    Mr.Onkar Singh, Advocate,
             for the petitioner.

             Mr.Amandeep Singh Rai, AAG, Punjab.

                   ***

AUGUSTINE GEORGE MASIH, J.

Counsel for the petitioner does not press the present petition,

however, he contends that in view of the judgment passed by the Chief

Judicial Magistrate, Jalandhar, on 1.3.2005 (Annexure P-2) in the case of

the co-accused, the petitioner is bound to be acquitted by the trial Court. He

contends that various dates have been granted by the trial Court but the

complainant himself is not coming forward to depose before the Court and

as such, the trial is lingering on without any result. He further contends that

the beneficiary of the transaction through the power of attorney wherein it

has been alleged that the petitioner is an attesting witness, has been in his

evidence given by the complainant before the trial Court stated to have not

forged by the beneficiary i.e. the co-accused, namely, Pran Nath, and,

therefore, the petitioner deserves to be acquitted. He further submits that

the trial before the Court be expedited so that the petitioner would be in a

position to know the outcome of the trial at the earliest.

Crl.Misc.No.M-46888 of 2007 (O&M) -2-

In view of the above factual position, which is not disputed by

the counsel for the State and the judgment dated 1.3.2005 (Annexure P-2)

which has been relied upon by the counsel for the petitioner in the case

titled as State vs. Prem Nath (co-accused), the present petition is disposed

of with a direction to the trial Court to expedite and conclude the trial

proceedings preferably within a period of three months from the date of

receipt of certified copy of this order.

August 24, 2009                            ( AUGUSTINE GEORGE MASIH )
poonam                                               JUDGE