High Court Punjab-Haryana High Court

Avtar Singh vs Punjab State Agricultural … on 20 October, 2009

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Dismissed as withdrawn.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