High Court Punjab-Haryana High Court

Ranjit Singh & Another vs Ravinder Kaur on 20 January, 2009

Punjab-Haryana High Court
Ranjit Singh & Another vs Ravinder Kaur on 20 January, 2009
IN THE HIGH COURT OF PUNJAB & HARYANA AT
CHANDIGARH.


                       Crl. Misc. No. M-1666 of 2009
                       Date of decision: January 20, 2009


Ranjit Singh & another       ---    Petitioners


          Versus
Ravinder Kaur                ----   Respondents

Before: Hon’ble Mr. Justice Rajan Gupta

Present: Mr. Ranjit Singh, Advocate, for the petitioner.

Rajan Gupta, J (Oral).

Counsel for the petitioner states that he be permitted to
withdraw the present petition.

Allowed to do so.

Counsel further submits that the petitioners being aged
persons, their personal appearance before the trial Court be
exempted.

The petitioners may move an appropriate application
before the trial Court in this regard, which shall be considered in
accordance with law.

Dismissed as withdrawn with the aforesaid observations.

[Rajan Gupta]
Judge
January 20, 2009.

`ask’