Punjab-Haryana High Court
Punjab Handloom And Textile … vs The Employees State Insurance … on 19 February, 2009
IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH
F.A.O. No.221 of 1987
Date of decision:19.02.2009
Punjab Handloom and Textile Development ....Appellant
Corporation Limited, Chandigarh
versus
The Employees State Insurance Corporation ....Respondent
CORAM: HON'BLE MR .JUSTICE RAKESH KUMAR JAIN.
Present: Mr. A.P.Bhandari, Advocate for the appellant.
Mr. Rajiv Kumar Saini, Advocate for
Mr. B.S.Bhalla, Advocate for the respondent.
Rakesh Kumar Jain, J.
Counsel for the appellant submits that registered A.D. Letter
was written to the appellant which has not been received by the appellant
and has returned back to him. Learned counsel further states that since
the appellant is not prosecuting the appeal, therefore, the same may be
dismissed.
Dismissed for non-prosecution.
(RAKESH KUMAR JAIN)
JUDGE
19.02.2009
sanjeev