High Court Punjab-Haryana High Court

Criminal Misc. No. M-11721 Of 2008 vs State Of Punjab And Another on 17 March, 2009

Punjab-Haryana High Court
Criminal Misc. No. M-11721 Of 2008 vs State Of Punjab And Another on 17 March, 2009
Criminal Misc. No. M-11721 of 2008                                 1




     In the High Court of Punjab and Haryana, at Chandigarh.


1.                                  Criminal Misc. No. M-11721 of 2008

                                           Date of Decision: 17.3.2009


Suman Bhardwaj
                                                           ...Petitioner
                                Versus
State of Punjab and Another
                                                         ...Respondents

                                 AND

2.                                  Criminal Misc. No. M-12302 of 2008


Madhu Bala alias Sunita
                                                           ...Petitioner
                                Versus
State of Punjab and Another
                                                         ...Respondents

CORAM: HON'BLE MR. JUSTICE KANWALJIT SINGH AHLUWALIA.


Present: Mr. J.S. Chahal, Advocate
         for the petitioners.

         Mr. Anter Singh Brar, Deputy Advocate
         General, Punjab, for respondent No.1-State.

         Mr. A.S. Kalra, Advocate
         for respondent No.2.

Kanwaljit Singh Ahluwalia, J. (Oral)

By this common order, two petitions i.e. Criminal Misc. No. M-

11721 of 2008 titled as “Suman Bhardwaj v. State of Punjab and

Another” and No. M-12302 of 2008 titled as “Madhu Bala alias Sunita v.

State of Punjab and Another” will be decided together.
Criminal Misc. No. M-11721 of 2008 2

Mr. J.S. Chahal, Advocate, appearing for the petitioners, has

stated that petitioners Suman Bhardwaj and Madhu Bala alias Sunita,

petitioners, were empty handed. He further submitted that Suman

Bhardwaj had raised lalkara, whereas Madhu Bala alias Sunita had

caught hold of Lakhwinder Singh. In the occurrence, injury was caused

by Devinder alias Laddi.

Mr. A.S. Kalra, Advocate, appearing for the complainant-

respondent No.2, has submitted that in the present case, report under

Section 173 Cr.P.C. has been submitted. Case has been committed to

the Court of Sessions Judge, Gurdaspur and charges have been framed

against the petitioners and now the case is fixed for prosecution

evidence.

Counsel for the petitioners submits that he be permitted to

withdraw the present petitions to raise all arguments before the trial

Court at appropriate stage.

As prayed, the present petitions are dismissed as withdrawn

with liberty aforesaid.

However, it has been submitted by counsel for the petitioners

that since petitioners are ladies, their personal appearance before the

trial Court be exempted.

I find merit in the submissions made by counsel for the

petitioners. Accordingly, personal appearance of the petitioners is

exempted before the trial Court subject to filing an undertaking that they

shall cause appearance as and when required and the evidence

recorded in their absence but in the presence of their counsel shall be

binding upon them. Trial Court may also specify any other condition in
Criminal Misc. No. M-11721 of 2008 3

the undertaking to be furnished by the petitioners. On the furnishing of

undertaking, the personal appearance of petitioners shall stand

exempted.

(Kanwaljit Singh Ahluwalia)
Judge
March 17, 2009
“DK”