High Court Punjab-Haryana High Court

Dr. Jasbir Singh Mann vs State Of Punjab on 14 July, 2009

Punjab-Haryana High Court
Dr. Jasbir Singh Mann vs State Of Punjab on 14 July, 2009
 CRM No. 53625-M of 2007                          1



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

                                 CRM No. M-53625-M of 2007 (O&M)
                                 Date of decision: 14.7.2009

Dr. Jasbir Singh Mann                                 ...Petitioner

                              Versus

State of Punjab                                       ...Respondent


CORAM:       HON'BLE MR. JUSTICE RAJAN GUPTA

Present:     Mr. K.S. Sidhu, Advocate, for the petitioner.
             Mr. Shailesh Gupta, DAG, Punjab.

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petitioner, this petition is dismissed as withdrawn with the liberty as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

personal appearance of the petitioner before the trial court may be

exempted. He has also prayed for expeditious conclusion of the trial as

FIR was registered way back in the year 2003.

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 the trial
CRM No. 53625-M of 2007 2

court in accordance with law. The trial court may exempt the personal

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.

Since the case was registered way back in 2003, the trial

court shall endeavour to conclude the trial within one year.

(RAJAN GUPTA)
JUDGE
July 14, 2009
‘rajpal’