Punjab-Haryana High Court
Seema Rani vs State Of Haryana & Others on 30 October, 2009
CRM No. M-30445 of 2009 1
IN THE HIGH COURT FOR THE STATES OF PUNJAB &
HARYANA AT CHANDIGARH.
CRM No. M-30445 of 2009 (O&M)
Date of decision: 29.10.2009
Seema Rani ...Petitioner
Versus
State of Haryana & others ...Respondents
CORAM: HON’BLE MR. JUSTICE RAJAN GUPTA
Present: Mr. Hari Om Attri, Advocate, for the petitioner.
Rajan Gupta, J (oral).
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petitioners, this petition is dismissed as withdrawn with the liberty as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
October 29, 2009
‘rajpal’