Punjab-Haryana High Court
Satwant Kaur vs State Of Punjab & Others on 11 February, 2009
IN THE HIGH COURT OF PUNJAB & HARYANA AT
CHANDIGARH
Crl. Misc. No. M-3828 of 2009
Date of decision: February 11, 2009
Satwant Kaur -Petitioner
Versus
State of Punjab & others -Respondents
Coram Hon’ble Mr. Justice Rajan Gupta
Present: Mr. DS Marwaha, Advocate, for the petitioner.
Rajan Gupta, J.(Oral)
Counsel prays that the petitioner be permitted to withdraw
the instant petition with liberty to avail of any other remedy available
to her under the law.
Dismissed as withdrawn with the liberty as aforesaid.
[Rajan Gupta]
Judge
February 11, 2009.
‘ask’