IN THE HIGH COURT OF PUNJAB AND HARYANA
AT CHANDIGARH
Criminal Misc. No. M-25840 of 2009 (O/M).
Date of Decision : November 05, 2009.
Rajiv Kumar Bhardwaj
...... Petitioner(s).
Versus.
The State of Punjab ..... Respondent(s).
CORAM: HON’BLE MR. JUSTICE AUGUSTINE GEORGE MASIH.
Present:- Mr. Darling Bahl, Advocate,
for the petitioner(s).
Mr. Aman Deep Singh Rai, A.A.G. Punjab,
for respondent-State.
AUGUSTINE GEORGE MASIH, J. (ORAL).
Counsel for the petitioner submits that the F.I.R. in this case was
registered on 10.06.2002. After presentation of the challan, the case against
the petitioner is pending since last seven years and on each and every date of
hearing, the petitioner has to go to the Trial Court to attend the trial
proceedings. Despite various opportunities, having been given, the
prosecution has not been able to complete its evidence. All material
witnesses have been declared hostile, but the matter has not come to an end
till date. He, therefore, prays that some time may be fixed for disposal of the
trial in the matter. \
Counsel for respondent-State, on instructions from A.S.I.
Harminder Singh, Police Station Banur, District Patiala, states that the
prosecution evidence shall be concluded within a period of two months from
today as the next date of hearing before the Trial Court is 20.11.2009.
Criminal Misc. No. M-25840 of 2009. -2-
The present petition is disposed of with a direction to the Trial
Court to conclude the trial within a period of four months from today.
Counsel for the petitioner prays for exemption from personal
presence of the petitioner during the pendency of the trial before the Court
below.
If an application for grant of exemption from personal presence
is made before the Trial Court with the undertakings that he (i) shall be
represented by a counsel before learned Judicial Magistrate; (ii) shall not
dispute his identity as accused; (iii) shall have no objection, if the evidence
is recorded in his absence; (iv) shall come present before the learned Trial
Court as and when required; and (v) shall comply with any other condition
(s) that may be imposed by the learned Trial Court, the same shall be granted
to the petitioner.
(AUGUSTINE GEORGE MASIH)
JUDGE
November 05, 2009.
sjks.