Punjab-Haryana High Court
Sonu Devi vs State Of Haryana & Others on 26 March, 2009
IN THE HIGH COURT OF PUNJAB & HARYANA AT
CHANDIGARH
Crl. Misc. No. M-8486 of 2009
Date of decision: March 26, 2009
Sonu Devi -Petitioner
Versus
State of Haryana & others -Respondents
Coram Hon’ble Mr. Justice Rajan Gupta
Present: Mr. Rajesh Lamba, Advocate, for the petitioner.
Rajan Gupta, J.(Oral)
Counsel for the petitioner prays that he be permitted to
withdraw the instant petition with liberty to avail of any other alternative
remedy, available under the law.
Dismissed as withdrawn with the liberty as aforesaid.
[Rajan Gupta]
Judge
March 26, 2009.
‘ask’