High Court Punjab-Haryana High Court

Jaspal Singh vs State Of Punjab And Another on 30 November, 2009

Punjab-Haryana High Court
Jaspal Singh vs State Of Punjab And Another on 30 November, 2009
     IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                     CHANDIGARH


                                   Crl. Misc. No. M-13896 of 2009
                             Date of Decision: November 30, 2009


Jaspal Singh                                                ... Petitioner

                               Versus

State of Punjab and another                            ... Respondents


CORAM: HON'BLE MR. JUSTICE S.D. ANAND


Present:    Mr. Arun Takhi, Advocate, for the petitioner.

            Mr. Arshvinder Singh, DAG, Punjab.

            Mr. Sanjay Kaushal, Advocate, for respondent No.2.

                                  ***

S.D. Anand, J.

Learned counsel for the petitioner states that the

present petition may be dismissed as withdrawn.

Dismissed as withdrawn.

However, if the petitioner files a plea for the grant of

exemption from personal appearance before the learned Trial

Court, the same may be favourably considered by it. It will,

however, be open to the learned Trial Court to hedge that order

with any rider regarding appearance of the petitioner at any

subsequent stage of the trial, by grant of an order to that effect.

November 30, 2009                                       ( S.D. Anand )
vinod                                                         Judge