High Court Punjab-Haryana High Court

Rohtash Son Of Sh. Het Ram vs State Of Haryana on 16 January, 2003

Punjab-Haryana High Court
Rohtash Son Of Sh. Het Ram vs State Of Haryana on 16 January, 2003
Author: J Singh
Bench: J Singh


ORDER

Jasbir Singh, J.

1. As per information supplied by the learned
State counsel, prosecution evidence is complete. Now
the trial is fixed for 20.1.2003 for recording the statement
of the petitioner-accused.

2. Keeping in view the fact that petitioner is in
jail since August, 2001, the trial Court is directed to
conclude the trial within 2 months from the date already
fixed before it. Registry is directed to communicate this
order to the trial Court.