Punjab-Haryana High Court
Savita Saini vs State Of Punjab & Others on 5 November, 2009
IN THE HIGH COURT OF PUNJAB & HARYANA AT
CHANDIGARH
Criminal Misc. No. 22809 of 2009
Date of decision: November 05, 2009
Savita Saini -Petitioner
Versus
State of Punjab & others -Respondents
Coram Hon’ble Mr. Justice Rajan Gupta
Present: Mr. RS Chahal, Advocate, for
the petitioner.
Mr. Shilesh Gupta, DAG, Punjab.
Rajan Gupta, J.(Oral)
After arguing for some time, learned counsel for the petitioner
prays that he be permitted to withdraw the present petition with liberty to
the petitioner to avail of any other remedy, available to her under the law.
Dismissed as withdrawn with the liberty as aforesaid.
[Rajan Gupta]
Judge
November 05, 2009.
‘ask’