Punjab-Haryana High Court
Smt. Baljit Kaur vs State Of Punjab And Another on 17 November, 2009
IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH
Crl. Misc. No. M-49029 of 2007
Date of Decision: November 17, 2009
Smt. Baljit Kaur ... Petitioner
Versus
State of Punjab and another ... Respondents
CORAM: HON'BLE MR. JUSTICE S.D. ANAND
Present : Mr. JBS Gill, Advocate, for the petitioner.
Mr. BBS Teji, AAG, Punjab.
******
S.D. Anand, J.
Dismissed as withdrawn.
However, if the petitioner files a plea for exemption
from her personal appearance, it shall be favourably considered
by the learned Trial Court. However, the Trial Court shall be
entitled to pass orders for her personal appearance whatever it
deems fit, completely un-fazed by the present order.
November 17, 2009 ( S.D. Anand ) vinod Judge