High Court Punjab-Haryana High Court

Vijay Singh vs State Of Haryana & Another on 29 October, 2009

Punjab-Haryana High Court
Vijay Singh vs State Of Haryana & Another on 29 October, 2009
Criminal Misc. No. M-17660 of 2008                    1


IN THE HIGH COURT OF PUNJAB & HARYANA AT
CHANDIGARH

                                  Criminal Misc. No. M-17660 of 2008
                                  Date of decision: October 29, 2009


Vijay Singh                                    -Petitioner

              Versus

State of Haryana & another                     -Respondents
Coram         Hon'ble Mr. Justice Rajan Gupta

Present:      Mr. HS Jaswal, Advocate, for the petitioner.
              Mr. Gaurav Dhir, AAG, Haryana.

Rajan Gupta, J.(Oral)


This is a petition for quashing of FIR registered against the

petitioner under Section 376/452/506 IPC at police station Sadar Bhiwani.

After arguing at some length, learned counsel for the petitioner

submits that he may be permitted to withdraw the instant petition with

liberty to raise all the pleas before the trial court at an appropriate stage.

He, however, prays that the petitioner is residing in Rajasthan and as such

his personal appearance before the trial court may be exempted except on

the dates when it is absolutely necessary. Mr. Jaswal also prays for

issuance of a direction to the trial court to expedite the trial.

Dismissed as withdrawn with the liberty as prayed for.

In case the petitioner moves an application for exemption of his

personal appearance, the same shall be decided by the trial court in

accordance with law. The trial court may exempt the personal appearance

of the petitioner on such terms & conditions, as it deems proper to impose.

The petitioner may be allowed to appear through his counsel except on the
Criminal Misc. No. M-17660 of 2008 2

dates when his presence is absolutely necessary. It is made clear that the

petitioner shall appear before the trial court as and when directed.

Learned State counsel (on instructions from ASI Shisam Pal)

submits that efforts shall be made to examine the remaining prosecution

witnesses as expeditiously as possible.

The trial court shall endevour to conclude the trial

expeditiously, preferably within six months from the date of receipt of a

copy of this order.

[Rajan Gupta]
Judge
October 29, 2009.

‘ask’