IN THE HIGH COURT OF PUNJAB AND HARYANA
AT CHANDIGARH
Criminal Misc. No.M-50764 of 2007
Date of decision : 12.11.2009
Rajwant Sekhon Sandhu ....Petitioner
Versus
State of Punjab ....Respondent
****
CORAM : HON'BLE MR. JUSTICE S. D. ANAND
Present: Mr. Navjit Singh, Advocate for the petitioner.
Mr. B.B.S.Teji, Assistant Advocate General, Punjab
S. D. ANAND, J.
The plea filed by the petitioner for quashment of the FIR No.8
dated 12.1.2005 under Sections 420, 468, 471, 120-B IPC registered at
Police Station, Sarabha Nagar (Annexure P-1) deserves to be invalidated
for the reasons noticed hereunder:-
The challan in the aforesaid FIR has already been filed on
11.9.2007. Charge against the petitioner was framed on 13.2.2008.
The petition is disposed of with a direction to the learned Trial
Court to conclude the trial by or on 30.4.2010.
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 afore-mentioned date.
In view of the verbal request made by learned counsel for the
petitioner, it is directed that petitioner shall also be at liberty to apply for the
grant of exemption from personal appearance. As and when such a plea
comes to be preferred before the learned Trial Court, it shall consider it
favourably.
November 12, 2009 (S. D. ANAND) Pka JUDGE