High Court Punjab-Haryana High Court

Jujhar Singh vs State Of Punjab on 9 December, 2009

Punjab-Haryana High Court
Jujhar Singh vs State Of Punjab on 9 December, 2009
     IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                     CHANDIGARH

                                  Crl. Misc. No. M-29657 of 2009
                            Date of Decision: December 09, 2009

Jujhar Singh                                               ... Petitioner

                               Versus

State of Punjab                                        ... Respondent

CORAM: HON'BLE MR. JUSTICE S.D. ANAND

Present :   Mr. Dinesh Nagar, Advocate, for the petitioner.
            Mr. Arshvinder Singh, DAG, Punjab.
                       ******

S.D. Anand, J.

The trial is presently fixed for 21.12.2009. Learned
State counsel states that the remaining five witnesses shall be
examined on that date. The State shall ensure that the
undertaking is complied with.

On consensual basis, this petition shall stand
disposed of with a direction to the learned Trial Court to positively
conclude the trial itself by or on 30.04.2010. 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.

In the meantime, the State shall ensure that the
petitioner gets competent treatment in respect of the disease
indicated in para No.5 of the petition. The report about the
treatment made available to the petitioner shall be furnished to the
Registry of this Court.

December 09, 2009                                      ( S.D. Anand )
vinod                                                        Judge