CWP No.1649 of 2009
IN THE HIGH COURT OF PUNJABAND HARYANA AT
CHANDIGARH
CWP No.1649 of 2009
Date of Decision 7.12.2009
Rajesh Kumar ...Petitioner
Vs.
The Haryana Warehousing Corporation & Anr. ...Respondents
CORAM: HON'BLE MR. JUSTICE VINOD K.SHARMA
Present: Mr.Sanjiv Gupta, Advocate,
for the petitioner.
Mr.Ashwani Talwar, Advocate,
for the respondents.
Vinod K.Sharma, J. (Oral)
Learned counsel for the respondents has raised a preliminary
objection, that this writ petition deserves to be dismissed as the petitioner
has an alternative remedy of statutory appeal.
In view of the objection taken by the learned counsel for the
respondents, learned counsel for the petitioner wishes to withdraw this writ
petition to avail his statutory remedy of appeal.
The petitioner is permitted to withdraw the writ petition to avail
his remedy of statutory appeal.
CWP No.1649 of 2009
However, keeping in view the fact that petitioner has bona fide
approached this court by invoking the writ jurisdiction, in case the statutory
appeal is filed within 15 days of receipt of certified copy of order, the
appellate authority shall dispose of the appeal on merit and shall not
entertain objection regarding limittion.
Dismissed as withdrawn with liberty to avail alternative
remedy.
(Vinod K.Sharma)
7.12.2009 Judge
rp