High Court Punjab-Haryana High Court

Present: Pt.Hari Om Sharma vs Counsel Says That During The … on 16 May, 2011

Punjab-Haryana High Court
Present: Pt.Hari Om Sharma vs Counsel Says That During The … on 16 May, 2011
     IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                   CHANDIGARH


                       Civil Writ Petition No.8607 of 2011


Harminder Singh Bindra Vs. SBI Life Insurance Company
                           Limited, Mumbai & others



Present:   Pt.Hari Om Sharma, Advocate,
           for the petitioner.

                       *****

RANJIT SINGH, J.

Counsel says that during the pendency, another
communication has been addressed to the petitioner indicating that
he had submitted his resignation, which is factually incorrect.

Counsel seeks permission to withdraw this writ petition to
file an amended one to challenge the order and the action of the
respondents.

Dismissed as withdrawn with liberty as prayed for.

May 16, 2011                                    ( RANJIT SINGH )
ramesh                                               JUDGE