Punjab-Haryana High Court
Simarjit Kaur And Others vs State Of Punjab And Others on 1 September, 2008
IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH.
C.W.P. No. 15330 of 2008
DATE OF DECISION : 01.09.2008
Simarjit Kaur and others
.... PETITIONERS
Versus
State of Punjab and others
..... RESPONDENTS
CORAM :- HON'BLE MR. JUSTICE SATISH KUMAR MITTAL
HON'BLE MR. JUSTICE JASWANT SINGH
Present: Mr. R.S. Rangpuri, Advocate,
for the petitioners.
***
SATISH KUMAR MITTAL , J. ( Oral )
After arguing for some time, counsel for the petitioners states
that the petitioners may be permitted to withdraw this writ petition with
liberty to avail the remedy of election petition.
Dismissed as withdrawn with the aforesaid liberty.
( SATISH KUMAR MITTAL )
JUDGE
September 01, 2008 ( JASWANT SINGH )
ndj JUDGE