Punjab-Haryana High Court
Subhash Chander & Others vs Rohit Kumar on 16 November, 2011
IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH
Criminal Misc.-M No.34505 of 2011 (O&M)
Date of Decision: November 16, 2011
Subhash Chander & others
...Petitioners
Versus
Rohit Kumar
...Respondent
CORAM: HON'BLE MR.JUSTICE RANJIT SINGH
1. Whether Reporters of local papers may be allowed to see the judgment?
2. To be referred to the Reporters or not?
3. Whether the judgment should be reported in the Digest?
Present: Mr.Piyush Kant Jain, Advocate,
for the petitioners.
*****
RANJIT SINGH, J.
Counsel for the petitioners seeks permission to withdraw
this petition with liberty to raise all these pleas before the trial Court.
Dismissed as withdrawn with liberty as prayed for.
However, the petitioners would be at liberty to move an
application seeking exemption from personal appearance, which
shall be considered and granted in accordance with law. In case,
petitioner No.3 Palika Jain moves the court for granting personal
exemption, the same shall be so granted on the conditions
considered appropriate.
November 16, 2011 ( RANJIT SINGH ) ramesh JUDGE