High Court Punjab-Haryana High Court

Shlainder Kumar Malhotra vs M/S Satish Goyal & Sons on 4 August, 2009

Punjab-Haryana High Court
Shlainder Kumar Malhotra vs M/S Satish Goyal & Sons on 4 August, 2009
IN THE HIGH COURT OF PUNJAB & HARYANA AT
CHANDIGARH

                                Crl. Misc. No. M-21024 of 2009
                                Date of decision: August 04, 2009


Shlainder Kumar Malhotra                     -Petitioner

            Versus

M/s Satish Goyal & Sons                      -Respondent

Coram Hon’ble Mr. Justice Rajan Gupta

Present: Mr. RK Aggarwal, Advocate, for the petitioner.

Rajan Gupta, J.(Oral)

Counsel prays that he be permitted to withdraw the present

petition with liberty to the petitioner to avail of any other remedy, available

to him under the law.

Dismissed as withdrawn with the liberty as aforesaid.

[Rajan Gupta]
Judge
August 04, 2009.

‘ask’