High Court Punjab-Haryana High Court

Saran Dass @ Ram Saran vs State Of Punjab And Another on 2 March, 2009

Punjab-Haryana High Court
Saran Dass @ Ram Saran vs State Of Punjab And Another on 2 March, 2009
       IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                      CHANDIGARH

                                 Crl. Misc No. 31507-M of 2007
                                 Date of decision : 02.03.2009


Saran Dass @ Ram Saran
                                                         ....Petitioner

                                      V/s


State of Punjab and another
                                                         ....Respondent.

BEFORE : HON’BLE MR. JUSTICE RAJAN GUPTA

Present: Mr. D.K. Bhatti, Advocate
for the petitioner.

Mr. Shailesh Gupta, DAG Punjab.

RAJAN GUPTA J. (ORAL)

Learned counsel for the petitioner submits that he be allowed to

withdraw the present petition with liberty to raise all his pleas before the

trial court. However, in view of old age of the petitioner the trial court may

be directed to expedite the trial.

Dismissed as withdrawn with liberty as aforesaid.

Keeping in view the fact that petitioner is stated to be more

than 80 years old, it is directed that trial court shall endeavor to complete

the trial expeditiously preferably within 6 months.

02.03.2009                                               (RAJAN GUPTA)
Ajay                                                        JUDGE