CRM No. M-22434 of 2009 1
IN THE HIGH COURT FOR THE STATES OF PUNJAB &
HARYANA AT CHANDIGARH.
CRM No. M-22434 of 2009 (O&M)
Date of decision: 17.8.2009
Shri Rajiv Gambhir & others ...Petitioners
Versus
M/s Triveni Ferrous Infrastructure (P) Ltd. ...Respondents
CORAM: HON'BLE MR. JUSTICE RAJAN GUPTA
Present: Mr. R.K. Singh, Advocate, for the petitioners.
Rajan Gupta, J.
Learned counsel for the petitioners states that he be allowed
to withdraw the present petition with liberty to raise his pleas before the
trial court at an appropriate stage. He, however, prays that personal
appearance of the petitioners before the trial court be exempted as the
petitioners are not signatories to the cheque, the same having been
signed by Sanjay Gambhir.
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petitioners, this petition is dismissed as withdrawn with the liberty as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, the same shall be considered by
the trial court in accordance with law. The trial court may exempt the
personal appearance of the petitioners on such terms and conditions as it
CRM No. M-22434 of 2009 2
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.
A copy of this order be given to the learned counsel for the
petitioners under the signatures of the Court Secretary.
(RAJAN GUPTA)
JUDGE
August 17, 2009
‘rajpal’