IN THE HIGH COURT OF PUNJAB AND HARYANA
AT CHANDIGARH.
Criminal Misc. No.M-14431 of 2009 (O&M)
Date of Decision: 10.8.2009.
Jaggu
....Petitioner
Versus
State of Punjab
...Respondent
CORAM : Hon'ble Mr. Justice Rajesh Bindal
Present:- Mr. T.S. Sangha, Sr. Advocate with
Mr. J.S. Lalli, Advocate
for the petitioner.
Mr. Mehar Deep Singh, DAG Punjab.
RAJESH BINDAL J.
****
Prayer in the petition is for grant of regular bail to the petitioner in
FIR No. 289 dated 20.5.2006 registered under Section 302,308,323,148 and
149 IPC. The petitioner is in custody since May 26, 2006.
Learned counsel for the petitioner submits that the petitioner would
be satisfied in case some direction is issued to the Court below for conclusion of
trial within certain specified time considering the fact that the petitioner is in
custody for the last more than three years.
Learned counsel for the State submitted that out of total eleven
witnesses, five have already been examined. Other six are formal witnesses.
The next date of hearing is 19.8.2009. The prosecution shall conclude its
evidence within three months from the next date of hearing fixed for trial.
In view of aforesaid statement of learned counsel for the State
which satisfies the grouse of petitioner, the present petition is disposed of.
(RAJESH BINDAL)
10.8.2009 JUDGE
Reema