High Court Punjab-Haryana High Court

Surjit Kaur And Others vs State Of Punjab And Others on 3 September, 2008

Punjab-Haryana High Court
Surjit Kaur And Others vs State Of Punjab And Others on 3 September, 2008
      IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                     CHANDIGARH.

                                         C.W.P. No. 12919 of 2008 ( O&M )
                                         DATE OF DECISION : 03.09.2008

Surjit Kaur and others
                                                        .... PETITIONERS
                                   Versus
State of Punjab and others

                                                     ..... RESPONDENTS

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


Present:    Mr. K.S. Boparai, Advocate,
            for the petitioners.

                         ***

SATISH KUMAR MITTAL , J. ( Oral )

The petitioners have filed application bearing C.M. No. 17200

of 2008 for withdrawal of this writ petition. The application is duly

supported by an affidavit of petitioner No.1.

For the reasons stated in the application, the petitioners are

permitted to withdraw this petition.

The petition is accordingly dismissed as withdrawn.




                                        ( SATISH KUMAR MITTAL )
                                                JUDGE



September 03, 2008                          ( JASWANT SINGH )
ndj                                               JUDGE