IN THE HIGH COURT OF PUNJAB & HARYANA AT
CHANDIGARH.
Crl. Misc. No. M-1666 of 2009
Date of decision: January 20, 2009
Ranjit Singh & another --- Petitioners
Versus
Ravinder Kaur ---- Respondents
Before: Hon’ble Mr. Justice Rajan Gupta
Present: Mr. Ranjit Singh, Advocate, for the petitioner.
Rajan Gupta, J (Oral).
Counsel for the petitioner states that he be permitted to
withdraw the present petition.
Allowed to do so.
Counsel further submits that the petitioners being aged
persons, their personal appearance before the trial Court be
exempted.
The petitioners may move an appropriate application
before the trial Court in this regard, which shall be considered in
accordance with law.
Dismissed as withdrawn with the aforesaid observations.
[Rajan Gupta]
Judge
January 20, 2009.
`ask’