CRM No. M-22201 of 2009 1
IN THE HIGH COURT FOR THE STATES OF PUNJAB &
HARYANA AT CHANDIGARH.
CRM No. M-22201 of 2009 (O&M)
Date of decision: 13.8.2009
Amarjit Kaur ...Petitioner
Versus
State of Punjab ...Respondent
CORAM: HON'BLE MR. JUSTICE RAJAN GUPTA
Present: Mr. PKS Phoolka, Advocate, for the petitioner.
Rajan Gupta, J.
Learned counsel for the petitioner states that he be allowed
to withdraw the present petition with liberty to move an appropriate
application before Additional Sessions Judge, Bathinda for seeking
extension of time for complying with order dated 23.12.2008.
In view of the statement made by learned counsel for the
petitioner, this petition is dismissed as withdrawn with the liberty as
aforesaid. The application, if any, moved by the petitioner, may be
decided by the said court in accordance with law.
(RAJAN GUPTA)
JUDGE
August 13, 2009
‘rajpal’