Punjab-Haryana High Court
Gurjit Kaur vs State Of Punjab And Others on 13 November, 2009
IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH
C.W.P. No. 17448 of 2009
DATE OF DECISION: November 13, 2009
Gurjit Kaur .........PETITIONER(S)
VERSUS
State of Punjab and Others ......RESPONDENT(S)
CORAM: HON'BLE MR. JUSTICE AJAI LAMBA
Present: Mr. L.S. Sidhu, Advocate,
for the petitioner.
AJAI LAMBA, J. (ORAL)
The letter of appointment or terms of service, although on
temporary basis, have not been detailed in the petition.
Learned counsel wants to withdraw the petition to file a better
petition with complete particulars.
Dismissed as withdrawn with liberty as prayed for.
13.11.2009 (AJAI LAMBA) shivani JUDGE