Punjab-Haryana High Court
Prem Singh And Another vs State Of Haryana And Another on 20 January, 2009
IN THE HIGH COURT OF PUNJAB & HARYANA AT CHANDIGARH
Crl.M. No. M-26573 of 2007
Date of decision : 20.1.2009.
...
Prem Singh and another
................ Petitioners
vs.
State of Haryana and another
.................Respondents
Coram: Hon'ble Mr. Justice K.C. Puri
Present: Ms. Meenu Sharma, Advocate for
Sh. V.B. Aggarwal, Advocate for the petitioners.
Sh. Ashok Kumar Jindal, Assistant Advocate General,
Haryana.
Sh.A.S. Virk, Advocate for respondent No.2.
...
K.C. Puri, J. (Oral)
Learned counsel for the petitioners has submitted that the
Additional District Judge, Kurukshetra has decided the appeal
preferred by Mohinder Kaur and Rajbir. So, she do not want to
pursue the present petition.
The petition stands dismissed as withdrawn.
( K.C. Puri )
20.1.2009. Judge
chug