High Court Punjab-Haryana High Court

M/S Awla Rice Mills vs The Punjab State Warehousing … on 7 July, 2009

Punjab-Haryana High Court
M/S Awla Rice Mills vs The Punjab State Warehousing … on 7 July, 2009
IN THE HIGH COURT OF PUNJAB AND HARYANA AT CHANDIGARH
                                     --

                               FAO No. 4415 of 2008 (O&M)
                               Date of decision: July 07, 2009


M/s Awla Rice Mills                                           ........ Appellant

             Versus

The Punjab State Warehousing Corporation (PSWC) & others .......Respondent(s)


Coram:       Hon'ble Ms Justice Nirmaljit Kaur
                       -.-


Present:     Mr. Mrigank Sharma, Advocate
             for the appellant

             Mr. Manpreet Singh, Advocate for
             Mr. Gurminder Singh, Advocate
             for respondents No. 1 and 2
                    -.-

Nirmaljit Kaur, J.

Learned counsel for the appellant states that earlier FAO as mentioned

in para 4 of Civil Misc. No. 23948 CII of 2008, has since been traced out by the

Registry. Accordingly, he wishes to withdraw the present appeal, arising out of

the same Award with liberty to file an application, seeking condonation of delay in

the FAO since traced out.

In view of the above, the present appeal is allowed to be withdrawn
with liberty, as prayed for.

Disposed off.

(Nirmaljit Kaur)
Judge
July 07, 2009
mohan