Punjab-Haryana High Court
Asha vs State Of Haryana And Others on 18 August, 2009
IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH
Civil Writ Petition No.12416 of 2009
Date of Decision: 18.08.2009
Asha
Petitioner
Versus
State of Haryana and others
Respondents
CORAM:- HON'BLE MR. JUSTICE JASBIR SINGH
Present: Mr.H.S.Deol, Advocate for the petitioner
.....
Jasbir Singh, J.(Oral)
After arguing for sometime, counsel for the petitioner wishes to
withdraw this writ petition with a view to avail an alternative remedy.
Liberty granted.
Dismissed as withdrawn.
18.08.2009 (Jasbir Singh) gk Judge