Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 0, Cited by 0]

Punjab-Haryana High Court

Iipm vs State Of Punjab And Ors on 26 August, 2016

Author: Rameshwar Singh Malik

Bench: Rameshwar Singh Malik

             IN THE HIGH COURT OF PUNJAB AND HARYANA
                       AT CHANDIGARH.


                                            CWP No.14119 of 2016
                                            Date of Decision : 26.8.2016

IIPM                                                           ......Petitioner

                                    Vs.

State of Punjab and others                                     ......Respondents

                                    ...

CORAM : HON'BLE MR. JUSTICE RAMESHWAR SINGH MALIK ...

Present : Mr. Raveesh Sheokand, Advocate for the petitioner.

...

RAMESHWAR SINGH MALIK, J Learned counsel for the petitioner, at the very outset, fairly states that so far as the merits of the case are concerned, he has no case. However, he submits that the learned Permanent Lok Adalat was not having the jurisdiction to pass the impugned order.

Learned counsel for the petitioner seeks permission of the court to withdraw the present writ petition, with liberty to the petitioner to move the learned Permanent Lok Adalat, by way of an appropriate application, at the first instance.

Permission is granted.

Dismissed as withdrawn, with liberty as prayed for.



26.8.2016                                   (RAMESHWAR SINGH MALIK)
GS                                                  JUDGE

Whether speaking/reasoned/non-speaking Whether reportable: Yes/No For Subsequent orders see CWP-14125-2016, CWP-14177-2016, -- and 1 more.

1 of 1 ::: Downloaded on - 11-09-2016 02:57:59 :::