Punjab-Haryana High Court
Avtar Singh vs Punjab State Agricultural … on 20 October, 2009
IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH.
C.W.P. No. 2788 of 2009 ( O&M )
DATE OF DECISION : 20.10.2009
Avtar Singh
.... PETITIONER
Versus
Punjab State Agricultural Marketing Board and others
..... RESPONDENTS
CORAM :- HON'BLE MR. JUSTICE SATISH KUMAR MITTAL
Present: Mr. Puneet Gupta, Advocate,
for the petitioner.
None for respondents No.1 and 2.
Mr. S.P. Garg, Advocate,
for respondents No.3 and 4.
***
SATISH KUMAR MITTAL , J. ( Oral )
The petitioner has filed an application (CM No. 16520 of 2009)
for withdrawal of the instant writ petition. The application is duly supported
by an affidavit of the petitioner. Counsel for respondents No.3 and 4, who is
present in Court, has no objection to the withdrawal of the petition. The
application is allowed and the petitioner is permitted to withdraw the
petition.
Dismissed as withdrawn.
October 20, 2009 ( SATISH KUMAR MITTAL ) ndj JUDGE