Punjab-Haryana High Court
Kavita Kansal vs State Of Haryana And Others on 27 August, 2009
IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH
Civil Writ Petition No.13221 of 2009
Date of Decision: 27.08.2009
Kavita Kansal
Petitioner
Versus
State of Haryana and others
Respondents
CORAM:- HON'BLE MR. JUSTICE JASBIR SINGH
Present: Mr.Sanjiv Gupta, Advocate for the petitioner
.....
Jasbir Singh, J.(Oral)
After arguing for sometime, counsel for the petitioner wishes to
withdraw this writ petition with a view to pursue his pending representation.
Liberty granted.
Dismissed as withdrawn.
27.08.2009 (Jasbir Singh) gk Judge