High Court Punjab-Haryana High Court

Punjab Handloom And Textile … vs The Employees State Insurance … on 19 February, 2009

Punjab-Haryana High Court
Punjab Handloom And Textile … vs The Employees State Insurance … on 19 February, 2009
     IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                            CHANDIGARH

                                            F.A.O. No.221 of 1987
                                            Date of decision:19.02.2009


Punjab Handloom and Textile Development           ....Appellant
Corporation Limited, Chandigarh

                   versus


The Employees State Insurance Corporation         ....Respondent



CORAM: HON'BLE MR .JUSTICE RAKESH KUMAR JAIN.


Present:     Mr. A.P.Bhandari, Advocate for the appellant.

             Mr. Rajiv Kumar Saini, Advocate for
             Mr. B.S.Bhalla, Advocate for the respondent.


Rakesh Kumar Jain, J.

Counsel for the appellant submits that registered A.D. Letter

was written to the appellant which has not been received by the appellant

and has returned back to him. Learned counsel further states that since

the appellant is not prosecuting the appeal, therefore, the same may be

dismissed.

Dismissed for non-prosecution.

(RAKESH KUMAR JAIN)
JUDGE
19.02.2009
sanjeev