Punjab-Haryana High Court
Moti And Another vs State Of Haryana on 2 February, 2009
IN THE HIGH COURT OF PUNJAB AND HARYANA AT CHANDIGARH
CRM No. M 164 of 2009
Date of decision: 2.2.2009
Moti and another
...Petitioners
Versus
State of Haryana
...Respondent
CORAM: HON'BLE MR.JUSTICE HARBANS LAL
Present: Ms.Preeti Khanna, Advocate for the petitioners
Mr.Tarunveer Vashist, Addl.A.G., Haryana
***
Harbans Lal, J.
After arguing for some time, the learned counsel for the
petitioners states that she may be permitted to withdraw the present petition
and the direction may be given to the learned trial court to dispose of the
case within 6 months.
In view of the statement made above, the instant petition is
dismissed as withdrawn.
The learned trial court is directed to dispose of the case within
6 months from the date of receipt of the certified copy of this order.
February 2, 2009 (Harbans Lal) gsv Judge