High Court Punjab-Haryana High Court

Satwant Kaur vs State Of Punjab & Others on 11 February, 2009

Punjab-Haryana High Court
Satwant Kaur vs State Of Punjab & Others on 11 February, 2009
IN THE HIGH COURT OF PUNJAB & HARYANA AT
CHANDIGARH

                             Crl. Misc. No. M-3828 of 2009
                             Date of decision: February 11, 2009


Satwant Kaur                             -Petitioner

           Versus

State of Punjab & others                 -Respondents

Coram Hon’ble Mr. Justice Rajan Gupta

Present: Mr. DS Marwaha, Advocate, for the petitioner.

Rajan Gupta, J.(Oral)

Counsel prays that the petitioner be permitted to withdraw

the instant petition with liberty to avail of any other remedy available

to her under the law.

Dismissed as withdrawn with the liberty as aforesaid.

[Rajan Gupta]
Judge
February 11, 2009.

‘ask’