High Court Punjab-Haryana High Court

Gurpreet Kaur vs State Of Punjab And Others on 5 November, 2009

Punjab-Haryana High Court
Gurpreet Kaur vs State Of Punjab And Others on 5 November, 2009
      IN THE HIGH COURT FOR THE STATES OF PUNJAB AND
               HARYANA AT CHANDIGARH

                                              Crl.M.No.55932 of 2009 and
                                              Crl.M No.30929-M of 2009

                                        Date of Order: 5.11.2009
Gurpreet Kaur
                                                            ...Petitioner
                                    Versus
State of Punjab and others
                                                            ....Respondents

CORAM: HON’BLE MR. JUSTICE JASWANT SINGH

Present: Mr. S.S. Gill, Advocate for the petitioner.

JASWANT SINGH,J (ORAL)

Crl.M.No.55932 of 2009

Application is allowed.

Exemption from filing certified copies of Annexures P.1 to P.4

is granted.

Crl.M.No.30929-M of 2009

After arguing for some time, learned counsel for the petitioner

wishes to withdraw the petition with liberty to seek appropriate remedy.

Dismissed as withdrawn with the aforesaid liberty.




November 05, 2009                                    ( JASWANT SINGH )
manoj                                                      JUDGE