CRM No. 53625-M of 2007 1
IN THE HIGH COURT FOR THE STATES OF PUNJAB &
HARYANA AT CHANDIGARH.
CRM No. M-53625-M of 2007 (O&M)
Date of decision: 14.7.2009
Dr. Jasbir Singh Mann ...Petitioner
Versus
State of Punjab ...Respondent
CORAM: HON'BLE MR. JUSTICE RAJAN GUPTA
Present: Mr. K.S. Sidhu, Advocate, for the petitioner.
Mr. Shailesh Gupta, DAG, Punjab.
Rajan Gupta, J.
Learned counsel for the petitioner states that he be allowed
to withdraw the present petition with liberty to raise all his pleas before
the trial court at an appropriate stage.
In view of the statement made by learned counsel for the
petitioner, this petition is dismissed as withdrawn with the liberty as
aforesaid.
However, learned counsel for the petitioner has prayed that
personal appearance of the petitioner before the trial court may be
exempted. He has also prayed for expeditious conclusion of the trial as
FIR was registered way back in the year 2003.
Under the circumstances, it is directed that in case an
application is moved before the trial court for exemption from personal
appearance of the petitioner, the same shall be considered by the trial
CRM No. 53625-M of 2007 2
court in accordance with law. The trial court may exempt the personal
appearance of the petitioner on such terms and conditions as it deems
necessary. The petitioner may be allowed to appear through his counsel
except on the dates when his presence before the trial court is absolutely
necessary.
Since the case was registered way back in 2003, the trial
court shall endeavour to conclude the trial within one year.
(RAJAN GUPTA)
JUDGE
July 14, 2009
‘rajpal’