High Court Punjab-Haryana High Court

Satish Kumar vs Punjab State Agricultural … on 8 July, 2009

Punjab-Haryana High Court
Satish Kumar vs Punjab State Agricultural … on 8 July, 2009
     IN THE HIGH COURT OF PUNJAB AND HARYANA
                    AT CHANDIGARH

                       Civil Writ Petition. No.1893 of 2008
                               Decided on : 8-07-2009



Satish Kumar
                                                      .... Petitioner

                       VERSUS

Punjab State Agricultural Marketing Board,
Chandigarh and another

                                                   .... Respondents

CORAM:- HON’BLE MR. JUSTICE SATISH KUMAR MITTAL.

Present:- None for the petitioner.

Mr. Sanjeev Sharma, Advocate,
for the respondents.

SATISH KUMAR MITTAL, J (Oral).

On 31.3.2009, the case was adjourned for today on the

written request filed by learned counsel for the petitioner. On that

date, the case was complete for arguments and it was made clear

that no further adjournment would be granted. Even today, an

adjournment slip has been filed by the counsel for the petitioner and

no one has appeared on behalf of the petitioner.

Dismissed for want of prosecution.

8th July, 2009. (SATISH KUMAR MITTAL)
Monika JUDGE