High Court Punjab-Haryana High Court

Nachhatar Kaur And Another vs State Of Punjab And Another on 25 November, 2008

Punjab-Haryana High Court
Nachhatar Kaur And Another vs State Of Punjab And Another on 25 November, 2008
      IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                   CHANDIGARH

                   CRM No.40293 -M of 2007
                   Decided on: November 25,2008.

Nachhatar Kaur and another                                ......Petitioners

                                       Versus

State of Punjab and another                               .....Respondents

Coram Hon’ble Mr. Justice Ajai Lamba

Present Mr. P. S. Ahluwalia, Advocate
for the petitioners.

Mr. Kuldeep Sanwal, Advocate
for respondent no.1.

Mr. S. S. Sidhu, DAG, Punjab
for respondent no.2.

Ajai Lamba, J ( Oral )
Learned counsel appearing for the petitioners prays for
withdrawal of the case.

The petition is dismissed as withdrawn.
In view of the controversy viz dispute is allegedly
between co-sharers, Assistant Collector Ist Grade, Patiala is directed to
conclude the partition proceedings within six months. The proceedings
would not be delayed at the instance of either of the parties.



November 25, 2008                                         ( Ajai Lamba )
  mamta                                                        Judge