High Court Punjab-Haryana High Court

Kaushalya Devi And Another vs State Of Punjab And Another on 17 March, 2009

Punjab-Haryana High Court
Kaushalya Devi And Another vs State Of Punjab And Another on 17 March, 2009
         IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                         CHANDIGARH


                                         CRM No. M 29839 of 2008(O& M)
                                         Date of decision: 17.03.2009

Kaushalya Devi and another
                                                                 ...Petitioners

                   Versus

State of Punjab and another
                                                               ...Respondent

CORAM: HON'BLE MR.JUSTICE HARBANS LAL

Present:    Mr.Gurdev Singh, Advocate for the petitioners.

            Mr.T.S.Salana, Deputy Advocate General, Punjab.

                         ***

Harbans Lal, J.( Oral)

After arguing for some time, the learned counsel for the

petitioners states that he may be permitted to withdraw this petition, at this

stage.

In view of the statement made above, the instant petition is

dismissed as withdrawn, at this stage.

March 17, 2009                                     ( Harbans Lal )
amrit                                                  Judge