Punjab-Haryana High Court
Renu Bala (Minor) vs State Of Punjab on 3 September, 2009
IN THE HIGH COURT OF PUNJAB AND HARYANA AT CHANDIGARH.
Crl. Revision No. 2297 of 2009 (O&M)
Date of Decision : September 03, 2009
Renu Bala (minor) d/o Som Nath through her mother Krishan Devi
.... Petitioner
Vs.
State of Punjab
.... Respondent
CORAM : HON'BLE MR. JUSTICE AUGUSTINE GEORGE MASIH
* * *
Present : Mr. Mandeep S. Sachdev, Advocate
for the petitioner.
* * *
AUGUSTINE GEORGE MASIH, J. (ORAL)
Counsel for the petitioner prays for withdrawal of the present
petition and states that all the grounds, which the petitioner has taken in
the present petition, may be permitted to be taken up before the trial Court
at the appropriate stage.
Dismissed as withdrawn with the liberty aforesaid.
September 03, 2009 (AUGUSTINE GEORGE MASIH ) pj JUDGE