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

Pincon Spirit Ltd And Ors vs M/S Bcl Industries And Infrastructures ... on 27 July, 2023

                                                              Neutral Citation No:=2023:PHHC:097034




204-4                                                         2023:PHHC:097034

            IN THE HIGH COURT OF PUNJAB & HARYANA
                        AT CHANDIGARH

                                                CRM-M-5824-2018
                                                Date of decision: 27.07.2023

Pincon Spirit Limited and others
                                                                        ....Petitioners.

                              Versus

M/s BCL Industries and Infrastructures Limited                        ....Respondent.

CORAM:- HON'BLE MR. JUSTICE SANJIV BERRY

Present:-      Mr. Guvinder Singh, Advocate for
               Mr. Suveer Sheokand, Advocate for the petitioners.

         Mr. Gaurav Chopra, Advocate and
         Mr. Rishabh Bajaj, Advocate for the respondent.
                      .....
SANJIV BERRY, J.

Heard.

2. Learned counsel for respondent intimates that after reconciliation of the accounts, it has transpired that the amount of the cheque in question has already been received by the respondent-company by way of RTGS prior to the issuance of the legal notice. As a consequence thereto, he states at bar that the complaints pertaining to the present petition will be withdrawn before the concerned Court within two weeks.

3. In view of the statements, the learned counsel for the petitioner has given statement to withdraw the present petition.

4. Dismissed as withdrawn.

(SANJIV BERRY) JUDGE 27.07.2023 kanika

i) Whether speaking/reasoned? Yes/No

ii) Whether reportable? Yes/No Neutral Citation No:=2023:PHHC:097034 1 of 1 ::: Downloaded on - 02-08-2023 22:03:53 :::