High Court Punjab-Haryana High Court

Smt. Baljit Kaur vs State Of Punjab And Another on 17 November, 2009

Punjab-Haryana High Court
Smt. Baljit Kaur vs State Of Punjab And Another on 17 November, 2009
     IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                     CHANDIGARH


                                  Crl. Misc. No. M-49029 of 2007
                            Date of Decision: November 17, 2009


Smt. Baljit Kaur                                          ... Petitioner

                              Versus

State of Punjab and another                         ... Respondents

CORAM: HON'BLE MR. JUSTICE S.D. ANAND

Present :   Mr. JBS Gill, Advocate, for the petitioner.

            Mr. BBS Teji, AAG, Punjab.
                      ******

S.D. Anand, J.

Dismissed as withdrawn.

However, if the petitioner files a plea for exemption
from her personal appearance, it shall be favourably considered
by the learned Trial Court. However, the Trial Court shall be
entitled to pass orders for her personal appearance whatever it
deems fit, completely un-fazed by the present order.

November 17, 2009                                    ( S.D. Anand )
vinod                                                      Judge