IN THE HIGH COURT FOR THE STATES OF PUNJAB AND
HARYANA AT CHANDIGARH
C.P. No.61 of 2007 (O&M)
Date of Decision:06.03.2009
IN THE MATTER OF
M/s Surya Roller Flour Mill and another ..............Petitioners
Vs.
M/s Sona Spicy Tech. Ltd. and another
............Respondents
Present: Mr. J.K. Goel, Advocate
for the petitioner.
Mr. Aalok Jain, Advoccate
for the respondents.
CORAM:HON’BLE MR. JUSTICE K. KANNAN
1. Whether Reporters of local papers may be allowed to see
the judgment ?
2. To be referred to the Reporters or not ?
3. Whether the judgment should be reported in the Digest ?
-.-
K. KANNAN J. (ORAL)
1. Learned counsel for the petitioners seeks permission to
withdraw the petition with liberty to pursue his remedy before a
competent Civil Court. Permission granted.
2. As ordered, petition is dismissed as withdrawn.
(K. KANNAN)
JUDGE
March 06, 2009
Pankaj*