High Court Punjab-Haryana High Court

Kulwinder Singh Alias Lovely vs State Of Punjab on 9 November, 2009

Punjab-Haryana High Court
Kulwinder Singh Alias Lovely vs State Of Punjab on 9 November, 2009
     IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                     CHANDIGARH

                           Crl. Misc. No. M-19961 of 2009 (O&M)
                            Date of Decision: November 09, 2009

Kulwinder Singh alias Lovely                               ... Petitioner

                               Versus

State of Punjab                                        ... Respondent

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

Present :   Ms. Anita Sharma, Advocate, for
            Mr. Gurcharan Dass,Advocate, for the petitioner.

            Mr. B.B.S.Teji, AAG, Punjab.
                       ******

S.D. Anand, J.

Crl. Misc. No.56599 of 2009

Allowed. Annexures P-10 & P-11 are taken on record.

Crl. Misc. No.M-19961 of 2009

On consensual basis, this petition shall stand
disposed of with a direction to the learned Trial Court to positively
conclude the trial itself on or before 31.03.2010. 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.

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