IN THE HIGH COURT FOR THE STATES OF PUNJAB AND
HARYANA AT CHANDIGARH.
C.O.C.P.No.1646 of 2008
Date of Decision:-19.8.2009
Dr.Poonam Kumar Sharma and others ...Petitioners
Versus
Mrs.Anjali Bhamra and others ...Respondents
CORAM: HON’BLE MR.JUSTICE RAKESH KUMAR GARG
Present: Mr.GP Singh, Advocate for the petitioners.
Mr.M.C.Berry, Additional Advocate General, Punjab
for respondent Nos.1 and 2.
Mr.R.S.Dadwal, Advocate for Mr.Aman Chaudhary,
Advocate for respondent No.3.
Rakesh Kumar Garg, J. (Oral):
Affidavit of Maninder Dhillon, Director of Public
Instructions (Colleges) Punjab, Chandigarh has been filed and the
same is taken on record.
In view of the aforesaid reply filed by the respondents,
learned counsel appearing on behalf of the petitioners does not wish
to press this petition.
Dismissed as not pressed.
Rule discharged.
19.8.2009 (Rakesh Kumar Garg) AS Judge