Punjab-Haryana High Court
Daljit Kaur vs State Of Punjab & Others on 27 July, 2009
 IN THE HIGH COURT OF PUNJAB & HARYANA, CHANDIGARH
                   Civil Writ Petition No.9282 of 2009 (O & M)
                                    Date of Decision: July 27, 2009
Daljit Kaur
                                               .....PETITIONER(S)
                               VERSUS
State of Punjab & Others
                                             .....RESPONDENT(S)
. . . CORAM: HON'BLE MR. JUSTICE AJAI LAMBA PRESENT: - Mr. M.S. Bedi, Advocate, for the
applicant-petitioner.
 Mr. B.S. Chahal, Deputy Advocate
General, Punjab, for respondent
Nos.1 to 3.
None for respondent No.4.
. . .
AJAI LAMBA, J (Oral)
C.M. No.12292 of 2009
The application has been filed for
withdrawal of the main petition.
Learned counsel for the petitioner
states that the impugned order has been withdrawn
and therefore, cause of action does not survive.
Application is allowed.
C.W.P. No.9282 of 2009
 In view of the contents mentioned
CWP No.9282 of 2009 [2]
in application (Civil Miscellaneous No.12292 of
2009) and in view of the statement made by
learned counsel for the petitioner, the petition
is disposed of as infructuous.
                                               (AJAI LAMBA)
July 27, 2009                                     JUDGE
avin