High Court Punjab-Haryana High Court

M/S Super Publicity Services vs Municipal Corporation on 29 September, 2008

Punjab-Haryana High Court
M/S Super Publicity Services vs Municipal Corporation on 29 September, 2008
      IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                     CHANDIGARH.

                                                   C.W.P. No. 17285 of 2008
                                          DATE OF DECISION : 29.09.2008

M/s Super Publicity Services, Chandigarh and another
                                                            ... PETITIONERS

                                   Versus

Municipal Corporation, Bhatinda

                                                          ..... RESPONDENT

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


Present:    Mr. Sanjay Tangri, Advocate,
            for the petitioners.

                         ***

SATISH KUMAR MITTAL , J. ( Oral )

After arguing for some time, counsel for the petitioners states

that the petitioners may be permitted to withdraw this petition with liberty to

avail their remedy before the Civil Court, in case the respondent

Corporation removes the hoardings of the petitioners, in spite of making all

payments.

Dismissed as withdrawn with the aforesaid liberty.




                                        ( SATISH KUMAR MITTAL )
                                                JUDGE


September 29, 2008                          ( JASWANT SINGH )
ndj                                               JUDGE