IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH.
CIVIL WRIT PETITION NO. 1273 OF 2007
DATE OF DECISION : August 31, 2009.
Parties Name
M/S Vipan Cottons Pvt. Ltd.
...PETITIONER
VERSUS
Punjab Financial Corporation and others
...RESPONDENTS
CORAM: HON'BLE MR. JUSTICE JASBIR SINGH
PRESENT: Mr. Anand Chhibbar,
Advocate, for the petitioner.
Mr. Aman Goyal, Adv., for Mr. A.R.Takkar,
Advocate, for respondent No. 1.
Mr. Anil Sharma, Addl. A.G., Punjab;
JASBIR SINGH, J. (oral)
ORDER:
In proceedings of the Committee on August 18, 2009,
settlement has been offered to the petitioner. Counsel for the petitioner
states that the amount claimed is not as per the policy of the Financial
Corporation. He wishes to withdraw this writ petition to lay challenge to
the Committee proceedings, as mentioned above, and also to claim benefit
as per policy of the Financial Corporation.
Dismissed as withdrawn with liberty to file fresh one, as
prayed.
( Jasbir Singh )
Judge
August 31, 2009.
DKC