High Court Punjab-Haryana High Court

Ravinder Singh vs The Chandigarh Administration … on 30 November, 2009

Punjab-Haryana High Court
Ravinder Singh vs The Chandigarh Administration … on 30 November, 2009
      IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                     CHANDIGARH.

                                                 C.W.P. No. 18267 of 2009
                                         DATE OF DECISION : 30.11.2009

Ravinder Singh

                                                         .... PETITIONER

                                   Versus

The Chandigarh Administration and others
                                                      ..... RESPONDENTS

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


Present:    Mr. J.S. Bhatti, Advocate,
            for the petitioner.

                         ***

SATISH KUMAR MITTAL , J. ( Oral )

After arguing for some time, counsel states that the petitioner

may be permitted to withdraw this petition with liberty to pursue with the

authorities for supply of tender form.

Dismissed as withdrawn with the aforesaid liberty.




                                            ( SATISH KUMAR MITTAL )
                                                     JUDGE



November 30, 2009                        ( MEHINDER SINGH SULLAR )
ndj                                                JUDGE