Punjab-Haryana High Court
Jagdish Kumar vs Food Corporation Of India And … on 21 August, 2009
IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH.
C.W.P. No. 1390 of 2001 ( O&M )
DATE OF DECISION : 21.08.2009
Jagdish Kumar
.... PETITIONER
Versus
Food Corporation of India and others
..... RESPONDENTS
CORAM :- HON'BLE MR. JUSTICE SATISH KUMAR MITTAL
Present: Mr. R.K. Girdhar, Advocate,
for the petitioner.
***
SATISH KUMAR MITTAL , J. ( Oral )
The petitioner has filed an application (CM No. 13752 of 2009)
for withdrawal of the writ petition with liberty to raise all the pleas, raised in
this petition, in the pending departmental proceedings. This application is
duly supported by an affidavit of the petitioner.
For the reasons stated in the application, the petitioner is
permitted to withdraw the petition with liberty to raise all the pleas, which
have been raised in this petition, in the pending departmental proceedings.
Petition is, accordingly, dismissed as withdrawn with the
aforesaid liberty.
August 21, 2009 ( SATISH KUMAR MITTAL ) ndj JUDGE