Punjab-Haryana High Court
S.P. Garg vs Food Corporation Of India & Others on 2 March, 2009
IN THE HIGH COURT OF PUNJAB AND HARYANA
AT CHANDIGARH
C.W.P. No.7482 of 2008
Decided on : 02-03-2009
S.P. Garg
....Petitioner
VERSUS
Food Corporation of India & others
....Respondents
CORAM:-HON’BLE MR. JUSTICE AJAI LAMBA.
Present:- Mr. B.R. Gupta, Advocate for the petitioner.
Mr. K.K. Gupta, Advocate for respondents.
AJAI LAMBA, J
Learned counsel for the petitioner states that in view of the
contents of the written statement, the petitioner be allowed to withdraw the
petition to enable the petitioner to file a comprehensive petition.
Dismissed as withdrawn with the liberty as prayed for.
2nd March, 2009. (Ajai Lamba) Monika Judge