High Court Punjab-Haryana High Court

Mubarik Hussain vs Samir Mathur And Others on 17 July, 2009

Punjab-Haryana High Court
Mubarik Hussain vs Samir Mathur And Others on 17 July, 2009
IN THE HIGH COURT OF PUNJAB AND HARYANA AT CHANDIGARH

                                       COCP No.783 of 2009
                                       Date of decision: 17.7.2009

Mubarik Hussain                                    ......Petitioner

                                 Versus

Samir Mathur and others                            .......Respondents

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

* * *

Present: Mr. Satish Chaudhary, Advocate for the petitioner.

Mr. S.K. Hooda, Sr. DAG, Haryana for the respondents.

Rakesh Kumar Garg, J.(Oral)

Reply by way of affidavit of Pardeep Kumar, HCS, General

Manager, Haryana Roadways Faridabad, on behalf of respondent No.3

has been filed. Along with this reply, speaking order dated 15.4.2009

(Annexure R-1) has been attached.

In view of the aforesaid fact, learned counsel for the petitioner

does not wish to press this petition. However, learned counsel seeks

liberty to seek an appropriate remedy in accordance with law to challenge

the aforesaid order, if any grouse is left over.

With the aforesaid liberty, this petition is dismissed as not

pressed.

Rule discharged.

July 17, 2009                               (RAKESH KUMAR GARG)
ps                                                  JUDGE