IN THE HIGH COURT OF PUNJAB & HARYANA, CHANDIGARH
Criminal Miscellaneous No. M-33273 of 2008
Date of Decision: December 17, 2008
Gurmit Singh & Others
.....PETITIONER(S)
VERSUS
State of Punjab & Others
.....RESPONDENT(S)
. . . CORAM: HON'BLE MR. JUSTICE AJAI LAMBA PRESENT: - Mr. Rajinder Kumar Singla,
Advocate, for the petitioners.
Mr. H.S. Brar, Deputy Advocate
General, Punjab.
. . .
AJAI LAMBA, J (Oral)
This petition filed under Section 482
Cr.P.C. is directed against complaint dated 7.5.2005
and order of summoning dated 10.12.2005 whereby the
petitioners have been summoned to stand trial for
committing offences under Sections 406, 498-A, 34
IPC.
Learned counsel for the petitioners does
not press the petition, however, prays for exemption
from personal appearance of petitioner Nos.3 to 6,
petitioner No.3 being an aged person and petitioner
Nos.4 to 6 being ladies.
Considering the status of the said
petitioners and also the fact that they belong to
Rajasthan, their (petitioner Nos.3 to 6) personal
Crl. Misc. No. M-33272 of 2008 [2]
appearance shall remain exempt, however, on the
conditions to be imposed by the Trial Court.
The petition is dismissed as not
pressed.
(AJAI LAMBA)
December 17, 2008 JUDGE
avin