High Court Punjab-Haryana High Court

Virender Saini vs T.C.Gupta on 9 July, 2009

Punjab-Haryana High Court
Virender Saini vs T.C.Gupta on 9 July, 2009
      IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                     CHANDIGARH

                                   -.-


                                         C.O.C.P. No. 1986 of 2008
                                         Date of Decision 9.7.2009


Virender Saini                                     .... Petitioner


                       Versus


T.C.Gupta, Chief Administrator & Anr.              .... Respondents

CORAM:- HON’BLE MR. JUSTICE RAKESH KUMAR GARG.

Present:- Mr. Jagbir Malik, Advocate, for the petitioner.

Mr. Sidarath Batra, Advocate, for the respondents.

Rakesh Kumar Garg, J. (oral)

Learned counsel for the petitioner states that in compliance of the

directions passed by this Court, the respondents have passed an order on

1.7.2009, which is appealable. In view of this fact, learned counsel for the

petitioner does not want to press the present contempt petition, at this stage

and wishes to withdraw the same with liberty to the petitioner to seek

appropriate remedy in accordance with law.

The petition is ordered to be dismissed as withdrawn. However,

the petitioner shall be entitled to seek appropriate remedy against the orders

passed by the respondents.

July 9, 2009                                       (Rakesh Kumar Garg)
tripti                                                     Judge