CRM No. M-26654 of 2009 1
IN THE HIGH COURT FOR THE STATES OF PUNJAB &
HARYANA AT CHANDIGARH.
CRM No. M-26654 of 2009 (O&M)
Date of decision: 9.12.2009
Nirmal Singh and others ...Petitioners
Versus
Amarjit Kaur ...Respondent
CORAM: HON'BLE MR. JUSTICE RAJAN GUPTA Present: Mr. Navjeet Singh, Advocate, for the petitioners. Rajan Gupta, J (oral).
After arguing at some length, learned counsel for the
petitioners 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. He, however, prays that personal appearance of the petitioners
No.2 and 3 before the trial court be exempted as petitioner No.2 is
suffering from paralysis and petitioner No.3 is suffering from cancer.
In view of the statement made by learned counsel for the
petitioners, this petition is dismissed as withdrawn with the liberty as
aforesaid.
In the facts and circumstances of the case, it is directed that
in case an application is moved before the trial court for exemption from
personal appearance of the petitioners No.2 & 3, the same shall be
considered by the trial court in accordance with law. The trial court
may exempt the personal appearance of these petitioners on such terms
CRM No. M-26654 of 2009 2
and conditions as it deems necessary. They 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
December 09, 2009
‘rajpal’