High Court Punjab-Haryana High Court

Neelam Kumari vs State Of Punjab And Others on 23 April, 2009

Punjab-Haryana High Court
Neelam Kumari vs State Of Punjab And Others on 23 April, 2009
IN THE HIGH COURT OF PUNJAB & HARYANA AT CHANDIGARH

                              Crl.M. No. M-2678 of 2009
                              Date of decision : 23.4.2009.

                             ...

    Neelam Kumari
                                           ................ Petitioner

                              vs.

    State of Punjab and others
                                           .................Respondents



    Coram: Hon'ble Mr. Justice K.C. Puri



    Present: Sh. Sandeep Arora, Advocate
             for the petitioner.

             Mrs. R.K. Nihalsinghwala, Senior Deputy Advocate General,
             Punjab.
                ...


    K.C. Puri, J. (Oral)

Learned State counsel has stated at the Bar that cancellation

report has been submitted.

At this juncture, counsel for the petitioner does not want to

press the petition. However, he prays that liberty may be granted to

contest the cancellation report.

The petition stands dismissed as not pressed with the

aforesaid liberty.

( K.C. Puri )
23.4.2009. Judge
chugh