Punjab-Haryana High Court
Sunita Rani And Another vs State Of Punjab And Another on 7 December, 2009
IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH
Crl. Misc. No. M-15253 of 2007
Date of Decision: December 07, 2009
Sunita Rani and another ... Petitioners
Versus
State of Punjab and another ... Respondents
CORAM: HON'BLE MR. JUSTICE S.D. ANAND
Present: Mr. K.S.Sidhu, Advocate, for the petitioners.
Mr. Arshvinder Singh, DAG, Punjab.
Mr. P.K.Ganga, 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present petition may be dismissed as withdrawn.
Dismissed as withdrawn accordingly.
However, if the petitioner No.1 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 No.1 at any
subsequent stage of the trial, by grant of an order to that effect.
December 07, 2009 ( S.D. Anand ) vinod Judge