IN THE HIGH COURT OF PUNJAB & HARYANA AT
CHANDIGARH
Criminal Misc. No. M-22579 of 2009
Date of decision: August 26, 2009
Hardev Singh & others -Petitioners
Versus
State of Punjab & another -Respondents
Coram Hon’ble Mr. Justice Rajan Gupta
Present: Mr. CL Verma, Advocate, for the petitioners.
Rajan Gupta, J.(Oral)
Mr. Verma submits that he may be allowed to withdraw this
petition with liberty to the petitioners to raise all their pleas before the trial
court at an appropriate stage.
Learned counsel has further prayed that since petitioner No.2 is
a lady and petitioner No.3 is a student of BA Part 1, their personal
appearance before the trial court may be exempted.
Dismissed as withdrawn with the liberty as aforesaid.
Keeping in view the fact that petitioner No.2 is a lady and
petitioner No.3 is a student, it is directed that in case an application is
moved on their behalf for exemption of their personal appearance, the same
shall be considered in accordance with law. The trial court may exempt
their personal appearance on such terms & conditions, as it may deem fit to
impose.
[Rajan Gupta]
Judge
August 26, 2009.
‘ask’