Punjab-Haryana High Court
Capt. Poonam Kaur vs Union Of India And Others on 16 February, 2009
IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH
C.W.P. No. 662 of 2009 (O & M)
DATE OF DECISION: February 16, 2009
Capt. Poonam Kaur .........PETITIONER(S)
VERSUS
Union of India and Others ......RESPONDENT(S)
CORAM: HON'BLE MR. JUSTICE AJAI LAMBA
Present: Mr. Ashwani Talwar, Advocate,
Advocate, for the petitioner.
Mr. Kamal Sehgal, Advocate,
for the respondents-applicants.
AJAI LAMBA, J. (ORAL)
C.M. No. 2968 of 2009
Application is allowed.
Written statement is taken on record.
C.W.P. No. 662 of 2009
Learned counsel wants to withdraw the petition to enable the
petitioner to take appropriate defence during the course of proceedings
pending against her.
Dismissed as withdrawn with liberty as prayed for.
16.02.2009 (AJAI LAMBA) shivani JUDGE