High Court Punjab-Haryana High Court

Charanjit Kaur vs State Of Punjab & Ors on 27 July, 2009

Punjab-Haryana High Court
Charanjit Kaur vs State Of Punjab & Ors on 27 July, 2009
          IN THE HIGH COURT OF PUNJAB AND HARYANA AT

                             CHANDIGARH.



                               Civil Writ Petition No. 6671 of 2004 (O&M)

                                    DATE OF DECISION : JULY 27, 2009



CHARANJIT KAUR

                                                      ....... PETITIONER(S)

                                 VERSUS

STATE OF PUNJAB & ORS.

                                                      .... RESPONDENT(S)



CORAM : HON'BLE MR. JUSTICE AJAI LAMBA



PRESENT: Mr. Sharwan Sehgal, Advocate, for the petitioner(s).
         Ms. Charu Tuli, Senior DAG, Punjab.



AJAI LAMBA, J. (Oral)

Learned counsel for the petitioner states that the case of the
petitioner is being considered by the respondents and, therefore, in all
probability, on the said consideration, no cause of action would survive.

Learned counsel for the petitioner wants to withdraw the
petition with liberty to file a fresh petition, in case there is any cause of
action.

Dismissed as withdrawn with liberty as prayed for.

July 27, 2009                                            ( AJAI LAMBA )
Kang                                                             JUDGE



1. To be referred to the Reporters or not?

2. Whether the judgment should be reported in the Digest?