IN THE HIGH COURT OF PUNJAB AND HARYANA
AT CHANDIGARH
Criminal Misc. No. M-29425 of 2009 (O/M).
Date of Decision : October 21, 2009.
Mukesh Kumar
...... Petitioner(s).
Versus.
Bhagat Singh ..... Respondent(s).
CORAM: HON’BLE MR. JUSTICE AUGUSTINE GEORGE MASIH.
Present:- Mr. Kunal Dawar, Advocate,
for the petitioner(s).
AUGUSTINE GEORGE MASIH, J. (ORAL).
Counsel for the petitioner, after making submissions for
sometime, prays for withdrawal of the present petition with liberty to take all
the grounds, which have been taken in the present petition, before the Trial
Court at the appropriate stage.
Dismissed as withdrawn with liberty aforesaid.
Counsel for the petitioner, however, submits that personal
appearance of the petitioner may be exempted before the Trial Court.
In case the petitioner moves an application for grant of personal
exemption before the Trial Court with the following undertakings :-
(i)he shall be represented by a counsel before the Trial Court;
(ii)he shall not dispute his identity as accused;
(iii)he shall have no objection, if the evidence is recorded in his
absence;
(iv)he shall come present before the learned trial court as and
when required; and
Criminal Misc. No. M-29425 of 2009. -2-
(v)he shall comply with any other condition(s) that may be
imposed by the learned Trial Court,
the prayer of the petitioner shall be accepted by the Trial Court.
(AUGUSTINE GEORGE MASIH)
JUDGE
October 21, 2009.
sjks.