IN THE PUNJAB AND HARYANA HIGH COURT
AT CHANDIGARH
Crl. Writ Petition No.1249 of 2011 (O&M)
Date of Decision: 20.06.2011
Narinder Singh
...Petitioner
Versus
Senior Superintendent of Police and others
..Respondents
CORAM: Hon'ble Mr. Justice Rajesh Bindal
Present: Mr. J.S. Dadwal, Advocate for the petitioner.
Mr. R.S. Athwal, Advocate for respondents No.3, 10 and 12.
.....
RAJESH BINDAL, J.
In terms of the order passed by this court on June 03, 2011,
Ms. Navjot Kaur is present in person in court.
Learned counsel appearing for respondents No.3, 10 and 12
submitted that in fact Navjot Kaur, who had earlier filed a petition seeking
protection along with Narinder Singh had withdrawn her consent, as noticed
in the order passed by this court on May 27, 2011 in Crl. Misc. No.M-14447
of 2011. She further submitted that she is residing happily with her parents.
At this stage, learned counsel for the petitioner submitted that
he may be permitted to withdraw the present petition with liberty to avail
any other alternative remedy in accordance with law.
Dismissed as withdrawn with liberty as prayed for.
(RAJESH BINDAL)
JUDGE
20.06.2011
rajan