Punjab-Haryana High Court
Surender vs State Of Haryana on 31 August, 2009
IN THE HIGH COURT OF PUNJAB & HARYANA AT CHANDIGARH
Criminal Misc. No. M-17737 of 2009
Date of decision : August 31, 2009
Surender
....Petitioner
versus
State of Haryana
....Respondent
Coram: Hon'ble Mr. Justice L.N. Mittal
Present : Mr. YP Malik, Advocate, for the petitioner
Mr. Sidharth Sarup, AAG Haryana
L.N. Mittal, J. (Oral)
Learned counsel for the petitioner seeks permission to
withdraw the instant bail petition with prayer that the trial court be directed
to expedite the trial.
Dismissed as withdrawn. The trial court is directed to expedite
the trial and prosecution is also directed to expedite its evidence.
( L.N. Mittal )
August 31, 2009 Judge
'dalbir'