High Court Punjab-Haryana High Court

Kamla Devi vs State Of Punjab on 15 October, 2008

Punjab-Haryana High Court
Kamla Devi vs State Of Punjab on 15 October, 2008
       IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                      CHANDIGARH.

                                                   C.W.P. No. 5636 of 2008
                                        DATE OF DECISION : 15.10.2008

Kamla Devi
                                                           .... PETITIONER

                                  Versus

State of Punjab

                                                        ..... RESPONDENT

CORAM :- HON'BLE MR. JUSTICE SATISH KUMAR MITTAL
             HON'BLE MR. JUSTICE JASWANT SINGH


Present:     Mr. Gaurav Mohunta, Advocate,
             for the petitioner.

             Mr. N.D.S. Mann, Addl. A.G., Punjab,
             for the respondent.

                         ***

SATISH KUMAR MITTAL , J. ( Oral )

After arguing for some time, when this Court is not inclined to

interfere in the impugned transfer order, counsel for the petitioner, on

instructions from the petitioner, states that he may be permitted to withdraw

this writ petition.

Dismissed as withdrawn.



                                       ( SATISH KUMAR MITTAL )
                                               JUDGE



October 15, 2008                           ( JASWANT SINGH )
ndj                                              JUDGE