High Court Punjab-Haryana High Court

Moti And Another vs State Of Haryana on 2 February, 2009

Punjab-Haryana High Court
Moti And Another vs State Of Haryana on 2 February, 2009
 IN THE HIGH COURT OF PUNJAB AND HARYANA AT CHANDIGARH


                                       CRM No. M 164 of 2009
                                       Date of decision: 2.2.2009

Moti and another

                                                                  ...Petitioners

                   Versus

State of Haryana
                                                                ...Respondent

CORAM:       HON'BLE MR.JUSTICE HARBANS LAL

Present:     Ms.Preeti Khanna, Advocate for the petitioners

             Mr.Tarunveer Vashist, Addl.A.G., Haryana

                          ***
Harbans Lal, J.

After arguing for some time, the learned counsel for the

petitioners states that she may be permitted to withdraw the present petition

and the direction may be given to the learned trial court to dispose of the

case within 6 months.

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

dismissed as withdrawn.

The learned trial court is directed to dispose of the case within

6 months from the date of receipt of the certified copy of this order.

February 2, 2009                                   (Harbans Lal)
gsv                                                    Judge