High Court Punjab-Haryana High Court

Sunita Rani And Another vs State Of Punjab And Another on 7 December, 2009

Punjab-Haryana High Court
Sunita Rani And Another vs State Of Punjab And Another on 7 December, 2009
     IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                     CHANDIGARH


                                  Crl. Misc. No. M-15253 of 2007
                             Date of Decision: December 07, 2009


Sunita Rani and another                                     ... Petitioners

                              Versus

State of Punjab and another                           ... Respondents


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

Present:    Mr. K.S.Sidhu, Advocate, for the petitioners.

            Mr. Arshvinder Singh, DAG, Punjab.

            Mr. P.K.Ganga, Advocate, for respondent No.2.
                                  ***

S.D. Anand, J.

Learned counsel for the petitioner states that the

present petition may be dismissed as withdrawn.

Dismissed as withdrawn accordingly.

However, if the petitioner No.1 files a plea for the grant

of exemption from personal appearance before the learned Trial

Court, the same may be favourably considered by it. It will,

however, be open to the learned Trial Court to hedge that order

with any rider regarding appearance of the petitioner No.1 at any

subsequent stage of the trial, by grant of an order to that effect.

December 07, 2009                                       ( S.D. Anand )
vinod                                                         Judge