High Court Punjab-Haryana High Court

Anuradha Sharma vs The State Of Haryana And Another on 5 August, 2009

Punjab-Haryana High Court
Anuradha Sharma vs The State Of Haryana And Another on 5 August, 2009
               IN THE HIGH COURT OF PUNJAB AND HARYANA
                        AT CHANDIGARH


                            Criminal Misc. No. M-32223 of 2008 (O&M)
                            Date of decision: 5.8.2009

Anuradha Sharma
                                                               .. Petitioner
       v.

The State of Haryana and another
                                                               .. Respondents


CORAM:        HON'BLE MR. JUSTICE RAJESH BINDAL

Present:      Mr. A. K. Tyagi, Advocate for the petitioner.

              Ms. Ritu Punj, DAG, Haryana.

              Mr. Gaurav Sharma, Advocate for respondent No. 2.

                                    ..

Rajesh Bindal J.

Learned counsel for the petitioner submits that he may be permitted
to withdraw the present petition with liberty to raise all the issues as raised in the
present petition at the appropriate stage during trial.

Dismissed as withdrawn with liberty as prayed for.

(Rajesh Bindal)
Judge
5.8.2009
mk