In the High Court of Punjab and Haryana at Chandigarh.
CRM No. M- 11963 of 2007 (O&M)
Decided on:- 27.08.2009
Shakti and another ......Petitioners
Versus
Charan Singh .......Respondent
Coram Hon’ble Mr. Justice K. C. Puri
Present Mr. R. S. Malhotra, Advocate
for the petitioners.
None for respondent.
K. C. Puri, J.(Oral )
Learned counsel for the petitioner has submitted that petitioner
no.1 Shakti has died and petitioner no.2 does not want to press the petition
with liberty to raise all the points before the trial Court. Moreover, it is
submitted that order dated 26.3.2007 granting exemption to petitioner no.2
be allowed to continue.
In view of the above, petition stands dismissed as withdrawn
with the observation that order dated 26.3.2007 exempting the presence of
Ravinder Kumar, petitioner no.2 shall continue.
However, trial Court may call petitioner no.2 as and when
required.
August 27, 2009 ( K.C. Puri ) Mamta Judge