Punjab-Haryana High Court
Satnam Singh vs State Of Punjab on 6 July, 2009
IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH.
CRIMINAL MISC. No. 10839-M of 2009
DATE OF DECISION : JULY 6, 2009
SATNAM SINGH
....... PETITIONER(S)
VERSUS
STATE OF PUNJAB
.... RESPONDENT(S)
CORAM : HON'BLE MR. JUSTICE AJAI LAMBA
PRESENT: Mr. JP Singh, Advocate, for the petitioner(s).
Ms. Charu Tuli, Senior DAG, Punjab.
AJAI LAMBA, J. (Oral)
Learned counsel for the respondent-State contends that only
one prosecution witness remains to be examined, who would, in all
probability, be examined on 28.7.2009.
In view of the stage of the case, this petition is disposed of.
It is, however, made clear that the prosecution shall make all
out efforts to examine the remaining witnesses on the adjourned date of
hearing.
July 6, 2009 ( AJAI LAMBA ) Kang JUDGE