In the High Court of Punjab and Haryana, at Chandigarh.
Criminal Misc. No. M-5736 of 2009
Date of Decision: 2.3.2009
Balbir Kaur alias Meenu
...Petitioner
Versus
State of Punjab
...Respondent
CORAM: HON'BLE MR. JUSTICE KANWALJIT SINGH AHLUWALIA.
Present: Mr.Karanjit Singh, Advocate
for the petitioner.
Kanwaljit Singh Ahluwalia, J. (Oral)
Counsel for the petitioner states that he be permitted to
withdraw the present petition with liberty to place on record copy of
challan and order framing charge. Counsel for the petitioner further stats
that he shall also furnish particulars of the case and also give the next
date of hearing fixed before the trial Court. Counsel for the petitioner
also states that he shall also state whether on next date recording of
evidence of witnesses is scheduled or not.
As prayed, the present petition is dismissed as withdrawn with
liberty aforesaid.
(Kanwaljit Singh Ahluwalia)
Judge
March 2, 2009
“DK”