High Court Punjab-Haryana High Court

Vikas Alias Vikki vs State Of Haryana on 27 August, 2009

Punjab-Haryana High Court
Vikas Alias Vikki vs State Of Haryana on 27 August, 2009
               In the High Court of Punjab & Haryana at Chandigarh

                                           CRM No. M-13958 of 2009 (O&M)

Vikas alias Vikki                                               ..... Petitioner
                                           vs
State of Haryana                                                ..... Respondent

Coram: Hon’ble Mr. Justice Rajesh Bindal

Present: Mr. Sartaj S. Narula, Advocate, for the petitioner.

Mrs. Ritu Punj, Deputy Advocate General, Haryana.

Rajesh Bindal J.

It is not disputed that trial is near conclusion as after recording of
prosecution evidence, the case is now fixed for 12.9.2009 for recording of
statement under Section 313 Cr.P.C.

Considering the aforesaid facts and also that the FIR is under Section
302
IPC, the trial court is directed to expedite the disposal thereof.

The petition stands disposed of.

27.8.2009                                                   ( Rajesh Bindal)
vs.                                                               Judge