IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH
Crl. Misc. No. M-28603 of 2009
Date of Decision: November 20, 2009
Nirmal Singh @ Nima ... Petitioner
Versus
State of Punjab ... Respondent
CORAM: HON'BLE MR. JUSTICE S.D. ANAND
Present : Mr. H.S.Batth, Advocate,
for the petitioner.
Mr. BBS Teji, AAG, Punjab.
******
S.D. Anand, J.
Learned State counsel, under instructions from ASI
Surjit Singh, states that the trial is presently fixed for 23.11.2009
for prosecution evidence. He assures that efforts would be made
to conclude the prosecution evidence on that date or, in any case,
on the date fixed thereafter. This verbal assurance he has passed
on to ASI Surjit Singh, who shall pass the same on the public
prosecutor conducting the trial.
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 30.01.2010. 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 20, 2009 ( S.D. Anand ) vinod Judge