High Court Punjab-Haryana High Court

Renu Bala (Minor) vs State Of Punjab on 3 September, 2009

Punjab-Haryana High Court
Renu Bala (Minor) vs State Of Punjab on 3 September, 2009
IN THE HIGH COURT OF PUNJAB AND HARYANA AT CHANDIGARH.


                            Crl. Revision No. 2297 of 2009 (O&M)

                            Date of Decision : September 03, 2009


Renu Bala (minor) d/o Som Nath through her mother Krishan Devi


                                                   ....   Petitioner
                            Vs.
State of Punjab
                                                   ....   Respondent


CORAM : HON'BLE MR. JUSTICE AUGUSTINE GEORGE MASIH

                            *     *   *

Present :   Mr. Mandeep S. Sachdev, Advocate
            for the petitioner.

                            *     *   *

AUGUSTINE GEORGE MASIH, J. (ORAL)

Counsel for the petitioner prays for withdrawal of the present

petition and states that all the grounds, which the petitioner has taken in

the present petition, may be permitted to be taken up before the trial Court

at the appropriate stage.

Dismissed as withdrawn with the liberty aforesaid.





September 03, 2009                        (AUGUSTINE GEORGE MASIH )
pj                                                  JUDGE