Punjab-Haryana High Court
Suman Lata vs State Of Punjab And Another on 13 August, 2009
CRM No. M-20775 of 2009 1
IN THE HIGH COURT FOR THE STATES OF PUNJAB &
HARYANA AT CHANDIGARH.
CRM No. M-20775 of 2009
Date of decision: 13.8.2009
Suman Lata ...Petitioner
Versus
State of Punjab and another ...Respondents
CORAM: HON'BLE MR. JUSTICE RAJAN GUPTA
Present: Mr. S.S. Majithia, Advocate, for the petitioner.
Rajan Gupta, J.
Learned counsel for the petitioner states that he be allowed
to withdraw the present petition with liberty to present his version
before the Investigating Officer.
In view of the statement made by learned counsel for the
petitioner, this petition is dismissed as withdrawn with the liberty as
aforesaid.
It is directed that Investigating Officer shall consider the
version of the petitioner. However, in case still aggrieved, it will be
open to the petitioner to avail the remedy available to her under the law.
(RAJAN GUPTA)
JUDGE
August 13, 2009
‘rajpal’