W.P. No.10603/ 2010
13.8.2010
Shri Sharad Gupta, Advocate for the petitioner.
Learned counsel for the petitioner at the outset submits that
against the impugned order (Annexure P/3), an appeal is provided
so he may be permitted to withdraw this petition with liberty to file
an appeal against the impugned order.
Prayer is allowed.
This petition is dismissed as withdrawn with the liberty as
prayed with no order as to costs.
Office to return certified copy of the impugned order to the
petitioner, if the petitioner approaches in the office along with
photostat copy of the order which shall be retained in the record.
(Krishn Kumar Lahoti) (J.K.Maheshwari)
JUDGE JUDGE
DV