High Court Punjab-Haryana High Court

Smt. Halima vs State Of Punjab And Others on 27 July, 2009

Punjab-Haryana High Court
Smt. Halima vs State Of Punjab And Others on 27 July, 2009
  CRWP No. 514 of 2009                                1



     IN THE HIGH COURT FOR THE STATES OF PUNJAB &
               HARYANA AT CHANDIGARH.

                                CRWP No.514 of 2009 (O&M)
                                Date of decision: 27.7.2009

Smt. Halima                                          ...Petitioner

                             Versus

State of Punjab and others                           ...Respondents


CORAM:        HON'BLE MR. JUSTICE RAJAN GUPTA

Present:      Mr. Vishal Garg, Advocate, for the petitioner


Rajan Gupta, J.

Learned counsel for the petitioner states that he be allowed

to withdraw the present petition with liberty to avail of any other

remedy available to him under the law.

In view of the statement made by learned counsel for the

petitioners, this petition is dismissed as withdrawn with the liberty as

aforesaid.

(RAJAN GUPTA)
JUDGE
July 27, 2007
‘rajpal’