Punjab-Haryana High Court
Ranjit Singh vs State Of Punjab on 24 September, 2009
IN THE HIGH COURT OF PUNJAB & HARYANA AT CHANDIGARH
Criminal Misc. No. M-20569 of 2009
Date of decision : September 24, 2009
Ranjit Singh
....Petitioner
versus
State of Punjab
....Respondent
Coram: Hon'ble Mr. Justice L.N. Mittal
Present : Mr. DS Pheruman, Advocate, for the petitioner
Mr. Gaurav Garg Dhuriwala, AAG Punjab
L.N. Mittal, J. (Oral)
Learned counsel for the petitioner seeks permission to
withdraw the instant bail petition.
Dismissed as withdrawn.
Trial court is, however, directed to expedite the trial and the
prosecution is also directed to expedite its evidence in the trial court.
( L.N. Mittal )
September 24, 2009 Judge
'dalbir'