High Court Punjab-Haryana High Court

The Sirsa Karwasra Cooperative … vs State Transport … on 6 August, 2009

Punjab-Haryana High Court
The Sirsa Karwasra Cooperative … vs State Transport … on 6 August, 2009
             IN THE HIGH COURT OF PUNJAB AND HARYANA AT

                                CHANDIGARH


                                       Civil Writ Petition No.11752 of 2009
                                              Date of Decision: 06.08.2009



The Sirsa Karwasra Cooperative Transport Society Ltd. and another
                                                           Petitioner
                               Versus
State Transport Controller-cum-Chairman and others
                                                        Respondents



CORAM:- HON'BLE MR. JUSTICE JASBIR SINGH

Present:     Mr.H.S.Sawhney, Senior Advocate with
             Mr.Vikas SIngh, Advocate for the petitioners

                          .....

Jasbir Singh, J.(Oral)

After arguing for sometime, counsel for the petitioners wishes

to withdraw this writ petition with liberty to file a revision petition against

order dated 22.6.2009 (P7).

Liberty granted.

Dismissed as withdrawn.

It is made clear that in case the petitioners file a revision

petition within a period of 15 days from today, bar of limitation shall not be

taken up against them.

06.08.2009                                   (Jasbir Singh)
gk                                               Judge