High Court Punjab-Haryana High Court

Raj Kumari Khanna And Others vs State Of Punjab on 10 February, 2009

Punjab-Haryana High Court
Raj Kumari Khanna And Others vs State Of Punjab on 10 February, 2009
        In the High Court of Punjab and Haryana at Chandigarh

                   CRM No. M-38208 of 2007(O&M)
                   Date of Decision: 10.2.2009

Raj Kumari Khanna and others           .....Petitioners

Versus

State of Punjab                        .....Respondent

Coram Hon’ble Mr. Justice K. C. Puri

Present:- Mr. Vikram. K. Chaudhari, Advocate
for the petitioners.

Mr. Anmol Rattan, Additional Advocate General
Punjab.

K. C. Puri, J (Oral)

Learned counsel for the petitioners wants to withdraw the
petition with liberty to take all the pleas before the Investigating Officer and
he has further contended that the protection be given to the petitioners.

Dismissed as withdrawn with liberty aforesaid.
The petitioners shall not be arrested till ten days on the
condition of joining the investigation.

February 10, 2009                                         ( K. C. Puri )
mamta                                                         Judge