High Court Punjab-Haryana High Court

S.K. Sharma And Others vs Union Of India And Others on 9 November, 2009

Punjab-Haryana High Court
S.K. Sharma And Others vs Union Of India And Others on 9 November, 2009
      IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                     CHANDIGARH.

                                                   C.W.P. No. 17047 of 2009
                                          DATE OF DECISION : 09.11.2009

S.K. Sharma and others

                                                          .... PETITIONERS

                                     Versus

Union of India and others

                                                       ..... RESPONDENTS


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


Present:    Mr. Puneet Sharma, Advocate,
            for the petitioners.

                         ***

SATISH KUMAR MITTAL , J. ( Oral )

After arguing for some time, counsel states that the petitioners

may be permitted to withdraw this petition with liberty to make an

application before the Regional Provident Fund Commissioner for the

deficiency in the deposit of the Provident Fund by the respondent Mill,

where the petitioners are working.

Dismissed as withdrawn with the aforesaid liberty.




November 09, 2009                             ( SATISH KUMAR MITTAL )
ndj                                                    JUDGE