Punjab-Haryana High Court
Harminder Singh Kalsi vs Haryana Power Generation … on 17 November, 2009
IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH.
C.W.P. No. 7399 of 2001 ( O&M )
DATE OF DECISION : 17.11.2009
Harminder Singh Kalsi
... PETITIONER
Versus
Haryana Power Generation Corporation Limited and others
..... RESPONDENTS
CORAM :- HON'BLE MR. JUSTICE SATISH KUMAR MITTAL
Present: Mr. Naveen Daryal, Advocate,
for the petitioner.
***
SATISH KUMAR MITTAL , J. ( Oral )
The petitioner has filed an application (CM No. 18537 of 2009)
for withdrawal of the petition.
For the reasons stated in the application, which is duly
supported by an affidavit, the petitioner is permitted to withdraw the
petition. The application stands allowed.
Petition is dismissed as withdrawn.
November 17, 2009 ( SATISH KUMAR MITTAL ) ndj JUDGE