High Court Punjab-Haryana High Court

Harpreet Kaur vs State Of Punjab Etc on 20 October, 2008

Punjab-Haryana High Court
Harpreet Kaur vs State Of Punjab Etc on 20 October, 2008
IN THE HIGH COURT OF PUNJAB AND HARYANA AT CHANDIGARH


                                       CASE NO.: CWP No.18130 of 2008

                                    DATE OF DECISION: October 20, 2008


HARPREET KAUR                                             ...PETITIONER

                                  VERSUS

STATE OF PUNJAB ETC.                                      ...RESPONDENTS

CORAM: HON’BLE MR. JUSTICE ASHUTOSH MOHUNTA.

HON’BLE MR. JUSTICE RAJAN GUPTA.

PRESENT: MR. RAJEEV DEV SHARMA, ADVOCATE FOR THE PETITIONER.

ASHUTOSH MOHUNTA, J.(ORAL)

Learned counsel for the petitioner prays that he be allowed to

withdraw the writ petition with liberty to pursue his representation.

Dismissed as withdrawn with liberty as prayed for granted.




                                         (ASHUTOSH MOHUNTA)
                                               JUDGE



October 20, 2008                             (RAJAN GUPTA)
Gulati                                          JUDGE