High Court Punjab-Haryana High Court

Mukesh Kumar vs Naveen Rawat on 21 October, 2009

Punjab-Haryana High Court
Mukesh Kumar vs Naveen Rawat on 21 October, 2009
            IN THE HIGH COURT OF PUNJAB AND HARYANA
                      AT CHANDIGARH

                              Criminal Misc. No. M-29409 of 2009 (O/M).
                                  Date of Decision : October 21, 2009.

Mukesh Kumar
                                                                 ...... Petitioner(s).
                                    Versus.

Naveen Rawat                                                 ..... 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Dismissed as withdrawn with liberty aforesaid.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-29409 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.