High Court Punjab-Haryana High Court

Paramjit Kaur vs State Of Punjab And Others on 15 December, 2008

Punjab-Haryana High Court
Paramjit Kaur vs State Of Punjab And Others on 15 December, 2008
      IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                     CHANDIGARH.

                                                 C.W.P. No. 20965 of 2008
                                         DATE OF DECISION : 15.12.2008

Paramjit Kaur
                                                           .... PETITIONER

                                  Versus

State of Punjab and others
                                                       ..... RESPONDENTS

CORAM :- HON'BLE MR. JUSTICE SATISH KUMAR MITTAL
            HON'BLE MR. JUSTICE JASWANT SINGH


Present:    Mr. D.S. Rajput, Advocate,
            for the petitioner.

                         ***

SATISH KUMAR MITTAL , J. ( Oral )

After arguing for some time, counsel for the petitioner states

that the petitioner may be permitted to withdraw this writ petition without

prejudice to her right to pursue her complaint against respondent No.5.

Dismissed as withdrawn with the aforesaid liberty.




                                           ( SATISH KUMAR MITTAL )
                                                    JUDGE



December 15, 2008                               ( JASWANT SINGH )
ndj                                                   JUDGE