Punjab-Haryana High Court
Ravinder Singh vs The Chandigarh Administration … on 30 November, 2009
IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH.
C.W.P. No. 18267 of 2009
DATE OF DECISION : 30.11.2009
Ravinder Singh
.... PETITIONER
Versus
The Chandigarh Administration and others
..... RESPONDENTS
CORAM :- HON'BLE MR. JUSTICE SATISH KUMAR MITTAL
HON'BLE MR. JUSTICE MEHINDER SINGH SULLAR
Present: Mr. J.S. Bhatti, Advocate,
for the petitioner.
***
SATISH KUMAR MITTAL , J. ( Oral )
After arguing for some time, counsel states that the petitioner
may be permitted to withdraw this petition with liberty to pursue with the
authorities for supply of tender form.
Dismissed as withdrawn with the aforesaid liberty.
( SATISH KUMAR MITTAL )
JUDGE
November 30, 2009 ( MEHINDER SINGH SULLAR )
ndj JUDGE