Punjab-Haryana High Court
Sandeep @ Mintu And Others vs State Of Haryana on 3 August, 2009
IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH
Crl. Misc No. M-9214 of 2008
Date of decision : 03.08.2009
Sandeep @ Mintu and Others
....Petitioners
V/s
State of Haryana
....Respondent
BEFORE : HON’BLE MR. JUSTICE RAJAN GUPTA
Present: Mr. Akshay Bhan, Advocate for the petitioners.
Mr. Tarun Aggarwal, Sr. DAG Haryana.
Mr. H.S. Gill, Sr. Advocate with
Mr. Vivek Goyal, Advocate for the complainant.
RAJAN GUPTA J. (ORAL)
Learned counsel for the State submits that trial is nearing its
conclusion and only two prosecution witnesses, who are investigating
officers remain to be examined.
Under the circumstances, learned counsel for the petitioners
submits that he does not press the present petition at this stage.
Dismissed as not pressed.
However, trial court may endeavor to conclude the trial
expeditiously.
03.08.2009 (RAJAN GUPTA) Ajay JUDGE