High Court Punjab-Haryana High Court

Shri Rajiv Gambhir & Others vs M/S Triveni Ferrous … on 17 August, 2009

Punjab-Haryana High Court
Shri Rajiv Gambhir & Others vs M/S Triveni Ferrous … on 17 August, 2009
 CRM No. M-22434 of 2009                                   1



    IN THE HIGH COURT FOR THE STATES OF PUNJAB &
              HARYANA AT CHANDIGARH.

                                CRM No. M-22434 of 2009 (O&M)
                                Date of decision: 17.8.2009

Shri Rajiv Gambhir & others                           ...Petitioners

                             Versus

M/s Triveni Ferrous Infrastructure (P) Ltd.           ...Respondents


CORAM:       HON'BLE MR. JUSTICE RAJAN GUPTA

Present:     Mr. R.K. Singh, Advocate, for the petitioners.


Rajan Gupta, J.

Learned counsel for the petitioners states that he be allowed

to withdraw the present petition with liberty to raise his pleas before the

trial court at an appropriate stage. He, however, prays that personal

appearance of the petitioners before the trial court be exempted as the

petitioners are not signatories to the cheque, the same having been

signed by Sanjay Gambhir.

In view of the statement made by learned counsel for the

petitioners, this petition is dismissed as withdrawn with the liberty as

aforesaid.

In the facts and circumstances of the case, it is directed that

in case an application is moved before the trial court for exemption from

personal appearance of the petitioners, the same shall be considered by

the trial court in accordance with law. The trial court may exempt the

personal appearance of the petitioners on such terms and conditions as it
CRM No. M-22434 of 2009 2

deems necessary. The petitioners may be allowed to appear through

their counsel except on the dates when their presence before the trial

court is absolutely necessary.

A copy of this order be given to the learned counsel for the

petitioners under the signatures of the Court Secretary.

(RAJAN GUPTA)
JUDGE
August 17, 2009
‘rajpal’