Punjab-Haryana High Court
Guvinder Singh vs Baljit Kaur on 4 November, 2009
IN THE HIGH COURT OF PUNJAB AND HARYANA
AT CHANDIGARH
Criminal Misc. No.M-8455 of 2009
Date of decision : 4.11.2009
Guvinder Singh .....Petitioner
Versus
Baljit Kaur ...Respondent
****
CORAM : HON'BLE MR. JUSTICE S. D. ANAND
Present: Mr. Narinder Kumar, Advocate for the petitioner.
S. D. ANAND, J.
Learned counsel for the petitioner states that this petition may
be dismissed as withdrawn.
Ordered accordingly.
In view of the verbal request made by learned counsel for the
petitioner, it is directed that petitioner shall also be at liberty to apply for the
grant of exemption from personal appearance. As and when such a plea
comes to be preferred before the learned Trial Court, it shall consider it
favourably.
November 04, 2008 (S. D. ANAND) Pka JUDGE