Punjab-Haryana High Court
Sangeet @ Sangeeta vs State Of Haryana on 18 February, 2009
IN THE HIGH COURT OF PUNJAB AND HARYANA AT CHANDIGARH
CRM No.M 4636 of 2009 (O&M)
Date of decision:18.2.2009
Sangeet @ Sangeeta
...Petitioner
Versus
State of Haryana
...Respondent
CORAM: HON'BLE MR.JUSTICE HARBANS LAL
Present: Mr.PK Rohilla, Advocate for the petitioner
***
Harbans Lal, J.(Oral)
After arguing for some time, the learned counsel for the
petitioner states that he may be permitted to withdraw the present petition at
this stage.
In view of the statement made above, the instant petition is
dismissed as withdrawn at this stage.
February 18, 2009 (Harbans Lal) gsv Judge