High Court Punjab-Haryana High Court

Ashwani Kumar Jain vs Winsome Textile Industries Ltd … on 4 December, 2009

Punjab-Haryana High Court
Ashwani Kumar Jain vs Winsome Textile Industries Ltd … on 4 December, 2009
     IN THE HIGH COURT FOR THE STATES OF PUNJAB AND
                 HARYANA AT CHANDIGARH

                                      C.M.A.No.184 of 2009 in
                                      CAPP NO.20 of 2008 in
                                      CP No.416 of 2002
                                      Date of Order: 4.12.2009
Ashwani Kumar Jain
                                                          ...Petitioner
                                 Versus
Winsome Textile Industries Ltd and others
                                                          ....Respondents

CORAM: HON’BLE MR. JUSTICE M.M. KUMAR
HON’BLE MR. JUSTICE JASWANT SINGH

Present: Mr. Gurmeet Singh, Advocate for the applicant-appellant.

1. To be referred to the Reporter or not?

2. Whether the judgment should be reported in the Digest?

M.M. KUMAR,J

Notice of the application.

Ms. Meenu Sharma, learned counsel for the auction purchaser,

who is present in court, accepts notice. Copies of the application have

already been furnished to her as has been done in the case of other

respondents.

Prayer made in the application is for withdrawal of the appeal

for various reasons.

We permit the withdrawal of the appeal as no objection has

been raised by the other side. Accordingly, application is allowed and the

appeal is dismissed as withdrawn.


                                                    ( M.M. KUMAR )
                                                         JUDGE




December 04, 2009                                   ( JASWANT SINGH )
manoj                                                     JUDGE