Delhi High Court
Uoi & Anr vs Amarjit on 9 March, 2011
* IN THE HIGH COURT OF DELHI AT NEW DELHI
+ W.P.(C) No.7020/2010 & CM No.13936/2010
% Date of Decision: 09.03.2011
UOI & ANR ..... Petitioner
Through : Mr. D.S. Mehandru, Advocate
versus
AMARJIT .... Respondent
Through : None.
CORAM:
HON'BLE MR. JUSTICE ANIL KUMAR
HON'BLE MS. JUSTICE VEENA BIRBAL
1. Whether Reporters of local papers may be allowed
to see the judgment ? No
2. To be referred to the Reporter or not? No
3. Whether the judgment should be reported in Digest? No
ANIL KUMAR, J.
After some arguments, learned counsel for the petitioner, on
instructions, seeks to withdraw the writ petition with liberty to file an
appropriate review application on the basis of additional documents
relied on by the petitioner copies of which have also been given to the
respondent which were the basis of the order dated 08.01.2010 which
was impugned by the respondent before Tribunal.
Dismissed as withdrawn with liberty as prayed for.
ANIL KUMAR, J.
VEENA BIRBAL, J.
MARCH 09, 2011/srb