In the High Court of Punjab and Haryana at Chandigarh
Civil Revision No. 2814 of 2008 (O&M)
Date of decision: November 19, 2009
M/s Punjab Beverages Pvt. Ltd.
.. Petitioner
Vs.
Col. A.S. Judge
.. Respondent
Coram: Hon’ble Mr. Justice A.N. Jindal
Present: Mr. A.S. Chandhiok, Sr. Advocate with
Mr. D.S. Narula, Advocate,
Mrs. Manmeet Arora, Advocate,
Mr. Bhagat Singh, Advocate,
Mr. Manwinder Arora, Advocate,
Ms. Ramandeep, Advocate and
Ms. Neha Chopra, Advocate for the petitioner.
Mr. Ashok Aggarwal, Sr. Advocate with
Mr. Harpreet S. Pakli, Advocate and
Mr. S.D. Bansal, Advocate for the respondent.
A.N. Jindal, J
Learned counsel for the petitioner has submitted that against
the order dated 23.4.2008, an appeal has been preferred by the petitioner
before the learned District Judge, Chandigarh, which requires to be decided
by the same court along with another appeal filed by the respondent, and he
wants to withdraw this revision petition with liberty to avail the remedy
before the Appellate Court before approaching this Court.
Ordered accordingly.
The miscellaneous applications pending in this petition also
shall follow suit.
November 19, 2009 (A.N. Jindal) deepak Judge