High Court Punjab-Haryana High Court

Balikunth Lal Paul vs The Punjab State Electricity … on 3 September, 2009

Punjab-Haryana High Court
Balikunth Lal Paul vs The Punjab State Electricity … on 3 September, 2009
       IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                      CHANDIGARH.

                                                  C.W.P. No. 13710 of 2009
                                         DATE OF DECISION : 03.09.2009

Balikunth Lal Paul

                                                            ... PETITIONER
                                   Versus
The Punjab State Electricity Board, Patiala and others

                                                         ..... RESPONDENTS


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


Present:     Mr. Raman Sharma, Advocate,
             for the petitioner.

                         ***

SATISH KUMAR MITTAL , J. ( Oral )

Concededly, before filing the instant petition, no representation

has been made by the petitioner to the respondents for the relief sought in

this petition. In view of this fact, counsel states that the petitioner may be

permitted to withdraw this petition with liberty to first approach the

respondents by making representation regarding the relief sought in the

instant petition.

Dismissed as withdrawn with the aforesaid liberty.




September 03, 2009                          ( SATISH KUMAR MITTAL )
ndj                                                  JUDGE