High Court Punjab-Haryana High Court

Present : Mr.J.K.Goel vs After Arguing For Some Time on 26 November, 2008

Punjab-Haryana High Court
Present : Mr.J.K.Goel vs After Arguing For Some Time on 26 November, 2008
                         R.S.A No. 3821 OF 2008 (O&M)

                                ******

Chandan versus Junior Engineer, UHBVNL and others

Present : Mr.J.K.Goel, Advocate
for the appellant.

*******

After arguing for some time, learned counsel for the appellant

has prayed that he may be permitted to withdraw his suit with liberty to take

departmental proceedings against the impugned demand notice. He has

further prayed that the respondents be directed to consider his application

for condonation of delay sympathetically.

In view of the fact that this is a case of reversal, I feel that the

request of counsel for the appellant is not unreasonable. Consequently, the

appellant is permitted to withdraw his suit with liberty to take recourse to

departmental proceedings impugning the demand notice, and the

respondents are directed to consider the application for condonation of

delay sympathetically.

This appeal stands disposed of.

                                         ( AJAY TEWARI             )
November 26 , 2008.                           JUDGE
`kk'