High Court Punjab-Haryana High Court

Suresh Pal Son Of Narata Ram vs Shri S.L.Aggrwal on 29 July, 2009

Punjab-Haryana High Court
Suresh Pal Son Of Narata Ram vs Shri S.L.Aggrwal on 29 July, 2009
      In the High Court for the States of Punjab and Haryana at Chandigarh
                                ...

COCP No. 1340 of 2009

Date of decision: July 29, 2009

Suresh Pal son of Narata Ram ..Petitioner.

Versus

Shri S.L.Aggrwal, Branch Manager,State Bank of Patiala

..Respondent

Coram: Hon’ble Mr. Justice Rakesh Kumar Garg

Present: Mr. J.S.Cooner, Advocate
for the petitioner

..

Rakesh Kumar Garg,J(Oral)

C.M.No.17331-CII of 2009

C.M.is allowed subject to all just exceptions.

COCP No. 1340 of 2009

After arguing some time, learned counsel for the petitioner wants to

withdraw the present petition with liberty to the petitioner to seek any other

remedy for redressal of his grievance in accordance with law.

With the aforesaid liberty, this petition is dismissed as withdrawn.





July 29, 2009                                           (RAKESH KUMAR GARG)
           nk                                                   JUDGE