High Court Punjab-Haryana High Court

Sunita Thakran vs State Of Haryana And Others on 11 September, 2009

Punjab-Haryana High Court
Sunita Thakran vs State Of Haryana And Others on 11 September, 2009
  CRM No. M-25617 of 2009                               1



     IN THE HIGH COURT FOR THE STATES OF PUNJAB &
               HARYANA AT CHANDIGARH.

                                CRM No. M-25617 of 2009 (O&M)
                                Date of decision: 11.9.2009

Sunita Thakran                                      ...Petitioner

                              Versus

State of Haryana and others                         ...Respondents

CORAM: HON’BLE MR. JUSTICE RAJAN GUPTA

Present: Mr. Sandeep Vermani, Advocate, for the petitioner.

Rajan Gupta, J (oral).

Learned counsel for the petitioner states that he be allowed

to withdraw the present petition with liberty to pursue his remedy with

the authorities.

In view of the statement made by learned counsel for the

petitioner, this petition is dismissed as withdrawn with the liberty as

aforesaid.

(RAJAN GUPTA)
JUDGE
September 11, 2009
‘rajpal’