CRM No. M-38794-M of 2007 1
IN THE HIGH COURT FOR THE STATES OF PUNJAB &
HARYANA AT CHANDIGARH.
CRM No. M-38794 of 2007 (O&M)
Date of decision: 15.7.2009
Jaswant Kaur and others ...Petitioners
Versus
State of Punjab and another ...Respondents
CORAM: HON'BLE MR. JUSTICE RAJAN GUPTA
Present: Mr. GS Sandhawalia, Advocate, for the petitioners.
Mr. Shailesh Gupta, DAG, Punjab for respondent No.1.
Mr. HPS Ghuman, Advocate, for respondent No.2.
Rajan Gupta, J.
Learned counsel for the petitioners states that he be allowed
to withdraw the present petition with liberty to raise all his steps before
the trial court at an appropriate stage.
In view of the statement made by learned counsel for the
petitioners, this petition is dismissed as withdrawn with the liberty as
aforesaid.
However, learned counsel for the petitioners prays that
personal appearance of the petitioners before the trial court be exempted
except on the dates when it is absolutely necessary.
Under the circumstances, it is directed that in case an
application is moved before the trial court for exemption from personal
appearance of the petitioners, the same shall be considered by the trial
CRM No. M-38794-M of 2007 2
court in accordance with law. The trial court may exempt the personal
appearance of the petitioners on such terms and conditions as it deems
necessary. The petitioners may be allowed to appear through their
counsel except on the dates when their presence before the trial court is
absolutely necessary.
(RAJAN GUPTA)
JUDGE
July 15, 2009
‘rajpal’