Punjab-Haryana High Court
Sh. Attam Parkash Khatter And … vs Anupama College Of Engineering & … on 9 March, 2009
IN THE HIGH COURT OF PUNJAB AND HARYANA
AT CHANDIGARH
C.W.P. No. 3741 of 2009
Decided on : 09-03-2009
Sh. Attam Parkash Khatter and another
....Petitioners
VERSUS
Anupama College of Engineering & others
....Respondents
CORAM:-HON’BLE MR. JUSTICE AJAI LAMBA.
Present:- Mr. Jagdish Manchanda, Advocate for the petitioners.
AJAI LAMBA, J
Learned counsel for the petitioners wants to withdraw
the petition, to enable the petitioners to plead more facts to set up a
case that petitioner No.2 is entitled to refund of fees. Learned
counsel states that the fact stated in Annexure P-14, dated
10.2.2009 to the effect that seat vacated by petitioner No.2
remained vacant, is disputed. Material in this regard, however, is
not available.
Dismissed as withdrawn with liberty as prayed for.
9th March, 2009. (Ajai Lamba) Monika Judge