IN THE HIGH COURT OF PUNJAB AND HARYANA AT CHANDIGARH
--
FAO No. 4415 of 2008 (O&M)
Date of decision: July 07, 2009
M/s Awla Rice Mills ........ Appellant
Versus
The Punjab State Warehousing Corporation (PSWC) & others .......Respondent(s)
Coram: Hon'ble Ms Justice Nirmaljit Kaur
-.-
Present: Mr. Mrigank Sharma, Advocate
for the appellant
Mr. Manpreet Singh, Advocate for
Mr. Gurminder Singh, Advocate
for respondents No. 1 and 2
-.-
Nirmaljit Kaur, J.
Learned counsel for the appellant states that earlier FAO as mentioned
in para 4 of Civil Misc. No. 23948 CII of 2008, has since been traced out by the
Registry. Accordingly, he wishes to withdraw the present appeal, arising out of
the same Award with liberty to file an application, seeking condonation of delay in
the FAO since traced out.
In view of the above, the present appeal is allowed to be withdrawn
with liberty, as prayed for.
Disposed off.
(Nirmaljit Kaur)
Judge
July 07, 2009
mohan