High Court Punjab-Haryana High Court

Sangeet @ Sangeeta vs State Of Haryana on 18 February, 2009

Punjab-Haryana High Court
Sangeet @ Sangeeta vs State Of Haryana on 18 February, 2009
 IN THE HIGH COURT OF PUNJAB AND HARYANA AT CHANDIGARH


                                        CRM No.M 4636 of 2009 (O&M)
                                        Date of decision:18.2.2009

Sangeet @ Sangeeta

                                                                  ...Petitioner

                    Versus

State of Haryana
                                                               ...Respondent

CORAM:        HON'BLE MR.JUSTICE HARBANS LAL

Present:      Mr.PK Rohilla, Advocate for the petitioner

                          ***

Harbans Lal, J.(Oral)

After arguing for some time, the learned counsel for the

petitioner 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dismissed as withdrawn at this stage.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 18, 2009                                 (Harbans Lal)
gsv                                                   Judge