High Court Punjab-Haryana High Court

Smt. Roshni Devi vs State Of Haryana And Others on 20 October, 2008

Punjab-Haryana High Court
Smt. Roshni Devi vs State Of Haryana And Others on 20 October, 2008
            IN THE HIGH COURT OF PUNJAB AND HARYANA
                          AT CHANDIGARH


                         C.W.P. No.18094 of 2008

                         DATE OF DECISION: OCTOBER 20, 2008


Smt. Roshni Devi

                                                        .....PETITIONER
                                Versus

State of Haryana and others
                                                       ....RESPONDENTS


CORAM:      HON'BLE MR.JUSTICE SATISH KUMAR MITTAL
            HON'BLE MR. JUSTICE JASWANT SINGH
                          ---


Present:    Mr. Harkesh Manuja, Advocate,
            for the petitioner.
                   ..

SATISH KUMAR MITTAL, J. (Oral)

After arguing for some time, counsel for the petitioner, on

instructions from the petitioner, states that the petitioner wants to withdraw

this petition with liberty to reply to the show-cause notice (Annexure P-11)

and explain her position in accordance with law.

Dismissed as withdrawn with the aforesaid liberty.




                                      (SATISH KUMAR MITTAL)
                                               JUDGE



October 20, 2008                         ( JASWANT SINGH )
vkg                                            JUDGE