IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH
CRM-M-23022 of 2014
Date of Decision: 19.08.2014
Alka and another
......Petitioners
Vs.
State of Haryana and others
.........Respondents
CORAM: HON'BLE MR. JUSTICE MAHAVIR S. CHAUHAN
Present: Mr. Ram Kumar Saini, Advocate,
for the petitioners.
Mr. Amit Kumar, Deputy Advocate General, Haryana,
for respondents No. 1 to 3
*****
MAHAVIR S. CHAUHAN, J. (ORAL)
Reply by way of affidavit of Rajesh Kumar, HPS, Deputy
Superintendent of Police, Law and Order, Hisar has been filed on behalf of
respondents No. 1 to 3. Same is taken on record. A copy thereof has been
supplied to the counsel for the petitioner.
In view of the reply filed by respondents No. 1 to 3, learned
counsel for the petitioners submits that the present petition may be
dismissed as withdrawn.
Ordered accordingly.
(MAHAVIR S. CHAUHAN)
JUDGE
August 19, 2014
nitin
NITIN
2014.08.20 16:59
I attest to the accuracy and
integrity of this document
Chandigarh