High Court Punjab-Haryana High Court

Smt. Usha Rani vs State Of Punjab & Others on 15 July, 2008

Punjab-Haryana High Court
Smt. Usha Rani vs State Of Punjab & Others on 15 July, 2008
IN THE HIGH COURT OF PUNJAB AND HARYANA AT CHANDIGARH


                                      CASE NO.: CWP No.10764 of 2008

                                      DATE OF DECISION: July 15, 2008


SMT. USHA RANI                                        ...PETITIONER

                                VERSUS

STATE OF PUNJAB & OTHERS                  ...RESPONDENTS

CORAM: HON’BLE MR. JUSTICE ASHUTOSH MOHUNTA.

HON’BLE MS. JUSTICE NIRMALJIT KAUR.

PRESENT: MR. VIPUL AGGARWAL, ADVOCATE FOR THE PETITIONER.

ASHUTOSH MOHUNTA, J.(ORAL)

Learned counsel for the petitioner prays that he be allowed to

withdraw the writ petition.

Dismissed as withdrawn.




                                       (ASHUTOSH MOHUNTA)
                                             JUDGE



July 15, 2008                            (NIRMALJIT KAUR)
Gulati                                       JUDGE