IN THE HIGH COURT OF PUNJAB & HARYANA AT CHANDIGARH
Criminal Misc. -M No. 22721 of 2008 (O&M)
Date of decision : March 02, 2009
Yunish Ali ....Petitioner
versus
State of Haryana ....Respondent
Coram: Hon'ble Mr. Justice Pritam Pal
Present : Mr. Satish Chaudhary, Advocate for the petitioner
Mr. Vikas Chaudhary, AAG Haryana
Mr. Gaurave Kumar, Advocate for the complainant
Pritam Pal,J. (Oral)
Petitioner has brought this petition under section 439 of Code
of Criminal Procedure for seeking regular bail in case FIR No. 86 dated
11.6.2008 under sections 363, 366, 376, 120-B IPC registered at Police
Station Chhachhrauli District Yamuna Nagar.
Learned counsel for the petitioner instead of arguing the matter
on merits wishes to withdraw this petition with a request to give the
directions to the trial court for disposing of the case expeditiously. It is
pointed out that prosecutrix in this case has already been examined.
In the given facts and circumstances, request of learned
counsel for the petitioner appears to be genuine and the same is allowed.
This petition is dismissed as withdrawn. However, the trial court is directed
to conclude the trial expeditiously.
( Pritam Pal )
March 02, 2009 Judge
'dalbir'