IN THE HIGH COURT OF PUNJAB AND HARYANA AT CHANDIGARH
CRM No.13402 M of 2008 (O&M)
Date of decision: 22.1.2009
Ram Niwas
...Petitioner
Versus
Union Territory, Chandigarh and others
...Respondents
CORAM: HON'BLE MR.JUSTICE HARBANS LAL
Present: Mr.A.K.Khunger, Advocate for the petitioner
Mr.Preet Pal Singh, Advocate for U.T.,Chandigarh
Mr.RS Dhiman, Advocate for respondent No.2.
***
Harbans Lal, J.
After arguing for some time, the learned counsel for the
petitioner states that he may be permitted to withdraw the present petition
and the personal appearance of the petitioner before the learned trial Court
may be exempted.
In view of the statement made above, the instant petition is
dismissed as withdrawn.
However, the petitioner will be at liberty to move an
application seeking exemption of his personal appearance before the learned
trial Court. The learned trial Court will consider all the grounds mentioned
in such application before passing any orders on such application. If the
learned trial court happens to dismiss such application, the petitioner will be
at liberty to approach this Court.
January 22, 2009 (Harbans Lal) gsv Judge