High Court Punjab-Haryana High Court

Sukhchain Singh Alias Bittu vs State Of Punjab on 20 July, 2011

Punjab-Haryana High Court
Sukhchain Singh Alias Bittu vs State Of Punjab on 20 July, 2011
Criminal Misc. No. M-21361 of 2011                                    1




      In the High Court of Punjab and Haryana, at Chandigarh.


                   Criminal Misc. No. M-21361 of 2011

                      Date of Decision: 20.7.2011


Sukhchain Singh alias Bittu
                                                              ...Petitioner
                                     Versus
State of Punjab
                                                            ...Respondent


CORAM: HON'BLE MR. JUSTICE KANWALJIT SINGH AHLUWALIA.


Present: Mr. Rajesh Kumar Girdhar, Advocate
         for the petitioner.


Kanwaljit Singh Ahluwalia, J. (Oral)

The present petition has been filed under Section 439 Cr.P.C.

for grant of regular bail to the petitioner in case FIR No. 20 dated

24.2.2010, registered at Police Station Sadar, Faridkot, under Section

302 IPC.

Issue notice of motion.

On asking of the Court, Mr. N.S. Virk, Additional Advocate

General, Punjab, accepts notice on behalf of the respondent. A copy of

the petition has been furnished to Mr. Virk.

In the present petition, it is stated that the petitioner is in

custody since 25.2.2010 and yet the trial has not proceeded in right

earnest. It is further stated that the challan was presented on 1.3.2010

and the charge was framed. On the last date of hearing fixed for

prosecution evidence, only one witness could be examined by it.
Criminal Misc. No. M-21361 of 2011 2

No case is made out for grant of bail, however, the present

petition is disposed of by directing the trial Court to conclude the trial

within a period of six months from the date of filing of a certified copy of

this order.

(Kanwaljit Singh Ahluwalia)
Judge
July 20, 2011
“DK”