Punjab-Haryana High Court
Gurpreet Kaur vs State Of Punjab And Others on 5 November, 2009
IN THE HIGH COURT FOR THE STATES OF PUNJAB AND
HARYANA AT CHANDIGARH
Crl.M.No.55932 of 2009 and
Crl.M No.30929-M of 2009
Date of Order: 5.11.2009
Gurpreet Kaur
...Petitioner
Versus
State of Punjab and others
....Respondents
CORAM: HON’BLE MR. JUSTICE JASWANT SINGH
Present: Mr. S.S. Gill, Advocate for the petitioner.
JASWANT SINGH,J (ORAL)
Crl.M.No.55932 of 2009
Application is allowed.
Exemption from filing certified copies of Annexures P.1 to P.4
is granted.
Crl.M.No.30929-M of 2009
After arguing for some time, learned counsel for the petitioner
wishes to withdraw the petition with liberty to seek appropriate remedy.
Dismissed as withdrawn with the aforesaid liberty.
November 05, 2009 ( JASWANT SINGH ) manoj JUDGE