Punjab-Haryana High Court
Manjit Kaur vs State Of Punjab on 3 December, 2009
IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH
C.W.P. No. 18535 of 2009
DATE OF DECISION: December 03, 2009
Manjit Kaur .........PETITIONER(S)
VERSUS
State of Punjab ......RESPONDENT(S)
CORAM: HON'BLE MR. JUSTICE AJAI LAMBA
Present: Mr. Sanjiv Pandey, Advocate,
for the petitioner.
AJAI LAMBA, J. (ORAL)
1. Learned counsel wants to withdraw the petition to enable the
petitioner to file a better and consolidated petition.
2. Dismissed as withdrawn with liberty as prayed for.
03.12.2009 (AJAI LAMBA) shivani JUDGE