High Court Punjab-Haryana High Court

Uma Kant vs Union Territory on 7 July, 2008

Punjab-Haryana High Court
Uma Kant vs Union Territory on 7 July, 2008
           IN THE HIGH COURT OF PUNJAB AND HARYANA
                         AT CHANDIGARH


                   Criminal Misc. No. 5028-M of 2000
                     Date of decision: 7th July, 2008



Uma Kant

                                                               ... Petitioner

                                  Versus

Union Territory, Chandigarh and others
                                                           ... Respondents



CORAM:      HON'BLE MR. JUSTICE KANWALJIT SINGH AHLUWALIA

Present:    Mr. H.S. Deol, Advocate for petitioner.



KANWALJIT SINGH AHLUWALIA, J. (ORAL)

Counsel for the petitioner contends that by afflux of time,

nothing survives in the present petition. He prays that he may be allowed to

withdraw the present petition.

As prayed, dismissed as withdrawn.

[KANWALJIT SINGH AHLUWALIA]
JUDGE
July 7, 2008
rps