Punjab-Haryana High Court
Surinder Mohan Mittal vs Union Of India And Others on 8 July, 2009
IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH.
C.W.P. No. 9711 of 2009
DATE OF DECISION : 08.07.2009
Surinder Mohan Mittal
.... PETITIONER
Versus
Union of India and others
..... RESPONDENTS
CORAM :- HON'BLE MR. JUSTICE SATISH KUMAR MITTAL
Present: Mr. Arun Bansal, Advocate,
for the petitioner.
***
SATISH KUMAR MITTAL , J. ( Oral )
After arguing for some time, counsel for the petitioner states
that the petitioner may be permitted to withdraw this petition with liberty to
pursue the representation dated 19.6.2009 (Annexure P-5) submitted by him
against the negligence of respondent No.4.
Dismissed as withdrawn with the aforesaid liberty.
July 08, 2009 ( SATISH KUMAR MITTAL ) ndj JUDGE