Punjab-Haryana High Court
Vinod Kumar vs The State Of Haryana And Another on 5 November, 2009
IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH
Crl. Misc. No.M-3041 of 2009
Date of Decision: November 05, 2009
Vinod Kumar ...Petitioner
Versus
The State of Haryana and another ... Respondents
CORAM: HON'BLE MR. JUSTICE S.D. ANAND
Present : Mr. Rahul Vats, Advocate, for the petitioner.
Mr. S.S.Pattar, Sr. DAG, Haryana.
*****
S.D. Anand, J.
The petition is dismissed as the charge already stands
framed. However, if the petitioner files a plea for the grant of exemption
from personal appearance, the learned Trial Court shall favourably
consider it. It will be open to the learned Trial Court to pass that order
with any rider qua the personal appearance of the petitioner for the
purpose of recording his statement under Section 313 Cr.P.C. or
otherwise.
November 05, 2009 ( S.D. Anand ) vinod Judge