Punjab-Haryana High Court
Jaspal Singh vs State Of Punjab And Another on 30 November, 2009
IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH
Crl. Misc. No. M-13896 of 2009
Date of Decision: November 30, 2009
Jaspal Singh ... Petitioner
Versus
State of Punjab and another ... Respondents
CORAM: HON'BLE MR. JUSTICE S.D. ANAND
Present: Mr. Arun Takhi, Advocate, for the petitioner.
Mr. Arshvinder Singh, DAG, Punjab.
Mr. Sanjay Kaushal, 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present petition may be dismissed as withdrawn.
Dismissed as withdrawn.
However, if the petitioner 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 at any
subsequent stage of the trial, by grant of an order to that effect.
November 30, 2009 ( S.D. Anand ) vinod Judge