Punjab-Haryana High Court
Balikunth Lal Paul vs The Punjab State Electricity … on 3 September, 2009
IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH.
C.W.P. No. 13710 of 2009
DATE OF DECISION : 03.09.2009
Balikunth Lal Paul
... PETITIONER
Versus
The Punjab State Electricity Board, Patiala and others
..... RESPONDENTS
CORAM :- HON'BLE MR. JUSTICE SATISH KUMAR MITTAL
Present: Mr. Raman Sharma, Advocate,
for the petitioner.
***
SATISH KUMAR MITTAL , J. ( Oral )
Concededly, before filing the instant petition, no representation
has been made by the petitioner to the respondents for the relief sought in
this petition. In view of this fact, counsel states that the petitioner may be
permitted to withdraw this petition with liberty to first approach the
respondents by making representation regarding the relief sought in the
instant petition.
Dismissed as withdrawn with the aforesaid liberty.
September 03, 2009 ( SATISH KUMAR MITTAL ) ndj JUDGE