High Court Punjab-Haryana High Court

Rajinder Singh vs State Of Punjab on 16 July, 2009

Punjab-Haryana High Court
Rajinder Singh vs State Of Punjab on 16 July, 2009
IN THE HIGH COURT OF PUNJAB & HARYANA AT
CHANDIGARH

                                 Crl. Misc. No. M-14792 of 2009
                                 Date of decision: July 16, 2009


Rajinder Singh                   -Petitioner

             Versus

State of Punjab                  -Respondent

Coram Hon’ble Mr. Justice Rajan Gupta

Present: Mr. RP Dhir , Advocate, for the petitioner.

Rajan Gupta, J.(Oral)

Counsel submits that the petitioner has been in custody since

12-4-2008 but the trial is proceeding at a slow pace. Counsel states that he

may be allowed to withdraw the present petition. However, he prays that a

direction be issued to the trial Court to expedite the trial.

Dismissed as withdrawn.

Under the circumstances, it is directed that the trial Court shall

make an effort to conclude the trial expeditiously, preferably within six

months from the date of receipt of a copy of this order.

[Rajan Gupta]
Judge
July 16, 2009.

‘ask’