Punjab-Haryana High Court
Smt. Halima vs State Of Punjab And Others on 27 July, 2009
CRWP No. 514 of 2009 1
IN THE HIGH COURT FOR THE STATES OF PUNJAB &
HARYANA AT CHANDIGARH.
CRWP No.514 of 2009 (O&M)
Date of decision: 27.7.2009
Smt. Halima ...Petitioner
Versus
State of Punjab and others ...Respondents
CORAM: HON'BLE MR. JUSTICE RAJAN GUPTA
Present: Mr. Vishal Garg, 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petitioners, this petition is dismissed as withdrawn with the liberty as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
July 27, 2007
‘rajpal’