High Court Punjab-Haryana High Court

Punjab Singh vs Joginder Singh And Another on 27 July, 2009

Punjab-Haryana High Court
Punjab Singh vs Joginder Singh And Another on 27 July, 2009
IN THE HIGH COURT OF PUNJAB AND HARYANA AT CHANDIGARH

                                     COCP No.1321 of 2009(O&M)
                                     Date of decision: 27.7.2009


Punjab Singh                                      ......Petitioner(s)

                              Versus


Joginder Singh and another                        ......Respondent(s)

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

* * *

Present: Mr. Kapil Aggarwal, Advocate for the petitioner.

Rakesh Kumar Garg, J.(Oral)

CM No.17103-CII of 2009

Application is allowed subject to all just exceptions.

COCP No.1321 of 2009

After arguing for some time, learned counsel for the petitioner

wishes to withdraw this petition with liberty to the petitioner to seek

appropriate remedy in RSA No.979 of 2007.

With the aforesaid liberty, the present contempt petition is

dismissed as withdrawn.




July 27, 2009                            (RAKESH KUMAR GARG)
ps                                               JUDGE