IN THE HIGH COURT OF PUNJAB AND HARYANA
AT CHANDIGARH
Criminal Misc. No.64783-M of 2006
Date of decision: 14th January, 2009
Taro Bai and others
... Petitioners
Versus
State of Punjab and another
... Respondents
CORAM: HON'BLE MR. JUSTICE KANWALJIT SINGH AHLUWALIA
Present: Mr. Jagdish Manchanda, Advocate for the petitioners.
Mr. Mehardeep Singh, Assistant Advocate General Punjab for
the State.
KANWALJIT SINGH AHLUWALIA, J. (ORAL)
Counsel for the petitioner, after arguing for some time, submits
that he may be allowed to withdraw the present petition, to raise all
arguments before the trial Court. Counsel further submits that this Court,
vide order dated 19th October, 2006 had exempted the personal appearance
of Taro Bai and Reshma, subject to their filing an application before the trial
Court. Counsel states that personal appearance of all the three accused has
been exempted before the trial Court.
In view of this, personal appearance of the petitioners, before
the trial Court, is exempted, subject to their filing an undertaking that they
shall cause their appearance as and when required by the trial Court. They
shall also file an undertaking that the evidence, if any, recorded in their
absence but in the presence of their counsel, shall be binding upon them.
The trial Court may incorporate any other conditions in the undertaking to be
submitted by the accused.
As prayed, present petition is dismissed as withdrawn, with
liberty aforesaid.
[KANWALJIT SINGH AHLUWALIA]
JUDGE
January 14, 2009
rps