Punjab-Haryana High Court
Salma vs State Of Haryana And Others on 13 August, 2009
CRM No. M-22300 of 2009 1
IN THE HIGH COURT FOR THE STATES OF PUNJAB &
HARYANA AT CHANDIGARH.
CRM No. M-22300 of 2009 (O&M)
Date of decision: 13.8.2009
Salma ...Petitioner
Versus
State of Haryana and others ...Respondents
CORAM: HON'BLE MR. JUSTICE RAJAN GUPTA
Present: Mr. Navneet Singh, Advocate, for the petitioner.
Rajan Gupta, J.
Learned counsel for the petitioner states that he be allowed
to withdraw the present petition with liberty to avail of any other
remedy available to him under the law.
In view of the statement made by learned counsel for the
petitioners, this petition is dismissed as withdrawn with the liberty as
aforesaid.
(RAJAN GUPTA)
JUDGE
August 13, 2009
‘rajpal’