Punjab-Haryana High Court
Shlainder Kumar Malhotra vs M/S Satish Goyal & Sons on 4 August, 2009
IN THE HIGH COURT OF PUNJAB & HARYANA AT
CHANDIGARH
Crl. Misc. No. M-21024 of 2009
Date of decision: August 04, 2009
Shlainder Kumar Malhotra -Petitioner
Versus
M/s Satish Goyal & Sons -Respondent
Coram Hon’ble Mr. Justice Rajan Gupta
Present: Mr. RK Aggarwal, Advocate, for the petitioner.
Rajan Gupta, J.(Oral)
Counsel prays that he be permitted to withdraw the present
petition with liberty to the petitioner to avail of any other remedy, available
to him under the law.
Dismissed as withdrawn with the liberty as aforesaid.
[Rajan Gupta]
Judge
August 04, 2009.
‘ask’