Punjab-Haryana High Court
M/S Super Publicity Services vs Municipal Corporation on 29 September, 2008
IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH.
C.W.P. No. 17285 of 2008
DATE OF DECISION : 29.09.2008
M/s Super Publicity Services, Chandigarh and another
... PETITIONERS
Versus
Municipal Corporation, Bhatinda
..... RESPONDENT
CORAM :- HON'BLE MR. JUSTICE SATISH KUMAR MITTAL
HON'BLE MR. JUSTICE JASWANT SINGH
Present: Mr. Sanjay Tangri, Advocate,
for the petitioners.
***
SATISH KUMAR MITTAL , J. ( Oral )
After arguing for some time, counsel for the petitioners states
that the petitioners may be permitted to withdraw this petition with liberty to
avail their remedy before the Civil Court, in case the respondent
Corporation removes the hoardings of the petitioners, in spite of making all
payments.
Dismissed as withdrawn with the aforesaid liberty.
( SATISH KUMAR MITTAL )
JUDGE
September 29, 2008 ( JASWANT SINGH )
ndj JUDGE