High Court Punjab-Haryana High Court

Ranjit Kaur And Another vs State Of Haryana And Others on 2 January, 2009

Punjab-Haryana High Court
Ranjit Kaur And Another vs State Of Haryana And Others on 2 January, 2009
      IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                     CHANDIGARH

                                Crl. Misc. No. M-24707 of 2008 (O&M)
                                Date of decision : 02.02.2009


Ranjit Kaur and another
                                                          ....Petitioners

                                      V/s


State of Haryana and others
                                                          ....Respondents.

BEFORE : HON’BLE MR. JUSTICE RAJAN GUPTA

Present: Mr. Mukand Gupta, Advocate
for the petitioners.

Mr. Tarun Aggarwal, Sr. DAG Haryana.

RAJAN GUPTA J. (ORAL)

Learned counsel for the petitioners prays that he be allowed to

withdraw the present petition with liberty to avail alternative remedy, if any,

at an appropriate stage.

Dismissed as withdrawn with liberty as aforesaid.

02.02.2009                                                (RAJAN GUPTA)
Ajay                                                         JUDGE