High Court Punjab-Haryana High Court

Sonu Devi vs State Of Haryana & Others on 26 March, 2009

Punjab-Haryana High Court
Sonu Devi vs State Of Haryana & Others on 26 March, 2009
IN THE HIGH COURT OF PUNJAB & HARYANA AT
CHANDIGARH

                               Crl. Misc. No. M-8486 of 2009
                               Date of decision: March 26, 2009


Sonu Devi                            -Petitioner

            Versus

State of Haryana & others            -Respondents

Coram Hon’ble Mr. Justice Rajan Gupta

Present: Mr. Rajesh Lamba, Advocate, for the petitioner.

Rajan Gupta, J.(Oral)

Counsel for the petitioner prays that he be permitted to

withdraw the instant petition with liberty to avail of any other alternative

remedy, available under the law.

Dismissed as withdrawn with the liberty as aforesaid.

[Rajan Gupta]
Judge
March 26, 2009.

‘ask’