Punjab-Haryana High Court
Ranjit Kaur And Another vs State Of Haryana And Others on 2 January, 2009
IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH
Crl. Misc. No. M-24707 of 2008 (O&M)
Date of decision : 02.02.2009
Ranjit Kaur and another
....Petitioners
V/s
State of Haryana and others
....Respondents.
BEFORE : HON’BLE MR. JUSTICE RAJAN GUPTA
Present: Mr. Mukand Gupta, Advocate
for the petitioners.
Mr. Tarun Aggarwal, Sr. DAG Haryana.
RAJAN GUPTA J. (ORAL)
Learned counsel for the petitioners prays that he be allowed to
withdraw the present petition with liberty to avail alternative remedy, if any,
at an appropriate stage.
Dismissed as withdrawn with liberty as aforesaid.
02.02.2009 (RAJAN GUPTA) Ajay JUDGE