High Court Punjab-Haryana High Court

Tilak Raj vs State Transport Commissioner on 4 November, 2008

Punjab-Haryana High Court
Tilak Raj vs State Transport Commissioner on 4 November, 2008
IN THE HIGH COURT OF PUNJAB AND HARYANA AT CHANDIGARH.


                         Case No. : C. W. P. No. 17635 of 2008
                         Date of Decision : November 04, 2008.


            Tilak Raj                                   ....   Petitioner
                         Vs.
            State Transport Commissioner, Punjab        ....   Respondent

CORAM : HON’BLE MR. JUSTICE ADARSH KUMAR GOEL
HON’BLE MR. JUSTICE L. N. MITTAL

* * *

Present : Mr. P. S. Bawa, Advocate
for the petitioner.

Mr. Piyush Kant Jain, D.A.G., Punjab.

* * *

ADARSH KUMAR GOEL, J. (Oral) :

Learned counsel for the respondent states that decision on
application of the petitioner will be taken within two weeks from today.

The petition is dismissed as not pressed, in view of the
statement made on behalf of the respondent.





                                              (ADARSH KUMAR GOEL)
                                                      JUDGE


November 04, 2008                                  ( L. N. MITTAL )
monika                                                   JUDGE