High Court Punjab-Haryana High Court

Bhajan Singh vs Mehnga Singh Sandhu on 2 July, 2009

Punjab-Haryana High Court
Bhajan Singh vs Mehnga Singh Sandhu on 2 July, 2009
 CRM No. M-26107 of 2008                          1



    IN THE HIGH COURT FOR THE STATES OF PUNJAB &
              HARYANA AT CHANDIGARH.

                                 CRM No. M-26107 of 2008 (O&M)
                                 Date of decision: 2.7.2009

Bhajan Singh                                          ...Petitioner

                              Versus

Mehnga Singh Sandhu                                   ...Respondent


CORAM:       HON'BLE MR. JUSTICE RAJAN GUPTA

Present:     Mr. Sanjeev Walia, Advocate, for the petitioner.
             R.N. Moudgil, Advocate, for the respondent.
Rajan Gupta, J.

Learned counsel for the petitioner states that he be allowed

to withdraw the present petition with liberty to raise all his pleas before

the trial court at an appropriate stage.

In view of the statement made by learned counsel for the

petitioner, this petition is dismissed as withdrawn with the liberty as

aforesaid.

However, learned counsel for the petitioner has submitted

that in view of the fact that the petitioner is residing in District

Shahjahanpur (U.P.), his personal appearance before the trial court may

be exempted.

Under the circumstances, it is directed that in case an

application is moved before the trial court for exemption from personal

appearance of the petitioner, the same shall be considered by it in

accordance with law. The trial court may exempt the personal
CRM No. M-26107 of 2008 2

appearance of the petitioner on such terms and conditions as it deems

necessary. The petitioner may be allowed to appear through his counsel

except on the dates when his presence before the trial court is absolutely

necessary. The trial court shall also endeavour to expedite the trial of

the case.

(RAJAN GUPTA)
JUDGE
July 02, 2009
‘rajpal’