High Court Punjab-Haryana High Court

Mrs.Aruna Devi And Another vs State Of Haryana And Others on 26 February, 2009

Punjab-Haryana High Court
Mrs.Aruna Devi And Another vs State Of Haryana And Others on 26 February, 2009
        IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                        CHANDIGARH


                                         Crl.Misc.No.M 5497 of 2009 (O & M)
                                         Date of decision: 26.2.2009

Mrs.Aruna Devi and another
                                                                ...Petitioners

                    Versus

State of Haryana and others
                                                             ...Respondents

CORAM: HON'BLE MR.JUSTICE HARBANS LAL

Present:     Mr.Gautam Diwan, Advocate for the applicants-petitioners.

                           ***
Harbans Lal, J.

After arguing for some time, the learned counsel for the

applicants-petitioners states that he may be permitted to withdraw the

present petition, at this stage.

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

dismissed as withdrawn, at this stage.

February 26, 2009                                   ( Harbans Lal )
amrit                                                   Judge