Punjab-Haryana High Court
Varinder Singh @ Vicka vs State Of Punjab on 11 May, 2009
IN THE HIGH COURT OF PUNJAB & HARYANA AT CHANDIGARH
Crl.M. No. M-30777 of 2008
Date of decision : 11.5.2009.
...
Varinder Singh @ Vicka
................ Petitioner
vs.
State of Punjab
.................Respondent
Coram: Hon'ble Mr. Justice K.C. Puri
Present: Sh. Jaideep Verma, Advocate
for the petitioner.
Sh. A.P.S. Mann, Senior Deputy Advocate General,
Punjab
Sh.M.S. Sidhu, Advocate for the complainant.
...
K.C. Puri, J. (Oral)
Learned counsel for the petitioner does not press the petition.
So, the petition stands dismissed as not pressed.
However, keeping in view the fact that the accused is in
custody since 2005, directions are issued to the trial Court to
conclude the trial within three months from the date of receipt of a
copy of this order, failing which the petitioner shall be released on
bail.
However, it is made clear that the defence counsel will not
request for adjournment. In case request for adjournment is made by
the defence counsel, in that case, time would be extended
accordingly.
( K.C. Puri )
11.5.2009. Judge
chugh