Punjab-Haryana High Court
Harpreet Kaur vs State Of Punjab Etc on 20 October, 2008
IN THE HIGH COURT OF PUNJAB AND HARYANA AT CHANDIGARH
CASE NO.: CWP No.18130 of 2008
DATE OF DECISION: October 20, 2008
HARPREET KAUR ...PETITIONER
VERSUS
STATE OF PUNJAB ETC. ...RESPONDENTS
CORAM: HON’BLE MR. JUSTICE ASHUTOSH MOHUNTA.
HON’BLE MR. JUSTICE RAJAN GUPTA.
PRESENT: MR. RAJEEV DEV SHARMA, ADVOCATE FOR THE PETITIONER.
ASHUTOSH MOHUNTA, J.(ORAL)
Learned counsel for the petitioner prays that he be allowed to
withdraw the writ petition with liberty to pursue his representation.
Dismissed as withdrawn with liberty as prayed for granted.
(ASHUTOSH MOHUNTA)
JUDGE
October 20, 2008 (RAJAN GUPTA)
Gulati JUDGE