IN THE HIGH COURT OF PUNJAB AND HARYANA
AT CHANDIGARH
Civil Writ Petition. No.1893 of 2008
Decided on : 8-07-2009
Satish Kumar
.... Petitioner
VERSUS
Punjab State Agricultural Marketing Board,
Chandigarh and another
.... Respondents
CORAM:- HON’BLE MR. JUSTICE SATISH KUMAR MITTAL.
Present:- None for the petitioner.
Mr. Sanjeev Sharma, Advocate,
for the respondents.
SATISH KUMAR MITTAL, J (Oral).
On 31.3.2009, the case was adjourned for today on the
written request filed by learned counsel for the petitioner. On that
date, the case was complete for arguments and it was made clear
that no further adjournment would be granted. Even today, an
adjournment slip has been filed by the counsel for the petitioner and
no one has appeared on behalf of the petitioner.
Dismissed for want of prosecution.
8th July, 2009. (SATISH KUMAR MITTAL)
Monika JUDGE