IN THE HIGH COURT FOR THE STATES OF PUNJAB AND
HARYANA AT CHANDIGARH
C.M.A.No.184 of 2009 in
CAPP NO.20 of 2008 in
CP No.416 of 2002
Date of Order: 4.12.2009
Ashwani Kumar Jain
...Petitioner
Versus
Winsome Textile Industries Ltd and others
....Respondents
CORAM: HON’BLE MR. JUSTICE M.M. KUMAR
HON’BLE MR. JUSTICE JASWANT SINGH
Present: Mr. Gurmeet Singh, Advocate for the applicant-appellant.
1. To be referred to the Reporter or not?
2. Whether the judgment should be reported in the Digest?
M.M. KUMAR,J
Notice of the application.
Ms. Meenu Sharma, learned counsel for the auction purchaser,
who is present in court, accepts notice. Copies of the application have
already been furnished to her as has been done in the case of other
respondents.
Prayer made in the application is for withdrawal of the appeal
for various reasons.
We permit the withdrawal of the appeal as no objection has
been raised by the other side. Accordingly, application is allowed and the
appeal is dismissed as withdrawn.
( M.M. KUMAR )
JUDGE
December 04, 2009 ( JASWANT SINGH )
manoj JUDGE