Punjab-Haryana High Court
Tilak Raj Kanda And Others vs Punjab State Electricity Board on 18 August, 2009
IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH.
C.W.P. No. 12482 of 2009
DATE OF DECISION : 18.08.2009
Tilak Raj Kanda and others
.... PETITIONERS
Versus
Punjab State Electricity Board, Patiala and others
..... RESPONDENTS
CORAM :- HON'BLE MR. JUSTICE SATISH KUMAR MITTAL
Present: Mr. V.K. Sandhir, Advocate,
for the petitioners.
***
SATISH KUMAR MITTAL , J. ( Oral )
After arguing for some time, counsel for the petitioners states
that the petitioners may be permitted to withdraw with petition with liberty
to make a representation to the respondents to assign them the duties
according to their designation.
Dismissed as withdrawn with the aforesaid liberty.
August 18, 2009 ( SATISH KUMAR MITTAL ) ndj JUDGE