High Court Punjab-Haryana High Court

Prem Singh And Another vs State Of Haryana And Another on 20 January, 2009

Punjab-Haryana High Court
Prem Singh And Another vs State Of Haryana And Another on 20 January, 2009
IN THE HIGH COURT OF PUNJAB & HARYANA AT CHANDIGARH

                              Crl.M. No. M-26573 of 2007
                              Date of decision : 20.1.2009.

                             ...

    Prem Singh and another
                                           ................ Petitioners

                             vs.

    State of Haryana and another
                                           .................Respondents



    Coram: Hon'ble Mr. Justice K.C. Puri



    Present: Ms. Meenu Sharma, Advocate for
             Sh. V.B. Aggarwal, Advocate for the petitioners.

            Sh. Ashok Kumar Jindal, Assistant Advocate General,
            Haryana.

            Sh.A.S. Virk, Advocate for respondent No.2.
               ...


    K.C. Puri, J. (Oral)

Learned counsel for the petitioners has submitted that the

Additional District Judge, Kurukshetra has decided the appeal

preferred by Mohinder Kaur and Rajbir. So, she do not want to

pursue the present petition.

The petition stands dismissed as withdrawn.

( K.C. Puri )
20.1.2009. Judge
chug