High Court Punjab-Haryana High Court

Tilak Raj Kanda And Others vs Punjab State Electricity Board on 18 August, 2009

Punjab-Haryana High Court
Tilak Raj Kanda And Others vs Punjab State Electricity Board on 18 August, 2009
      IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                     CHANDIGARH.

                                                     C.W.P. No. 12482 of 2009
                                         DATE OF DECISION : 18.08.2009

Tilak Raj Kanda and others

                                                            .... PETITIONERS

                                   Versus

Punjab State Electricity Board, Patiala and others

                                                         ..... RESPONDENTS


CORAM :- HON'BLE MR. JUSTICE SATISH KUMAR MITTAL


Present:    Mr. V.K. Sandhir, 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 with petition with liberty

to make a representation to the respondents to assign them the duties

according to their designation.

Dismissed as withdrawn with the aforesaid liberty.




August 18, 2009                             ( SATISH KUMAR MITTAL )
ndj                                                  JUDGE