Punjab-Haryana High Court
Bharat Bhushan & Anr vs Anand Kumar & Anr on 14 September, 2009
IN THE HIGH COURT FOR THE STATES OF PUNJAB AND
HARYANA AT CHANDIGARH
COCP No.104 of 2008 (O&M)
Date of decision: September 14, 2009.
Bharat Bhushan & Anr.
...Petitioner(s)
v.
Anand Kumar & Anr.
...Respondent(s)
CORAM:HON'BLE MR. JUSTICE RAKESH KUMAR GARG
Present: Shri Ashish Aggarwal, Advocate, for the petitioners.
Shri Ashok Singla, Advocate, for the respondents.
ORDER
Rakesh Kumar Garg, J. (Oral):
After arguing some time, learned counsel for the petitioners
wishes to withdraws this petition with liberty to the petitioners to avail the
remedy under Order 39 Rule 2-A CPC.
With aforesaid liberty, the petition is dismissed as withdrawn.
Rule discharged.
September 14, 2009. [ Rakesh Kumar Garg ]
kadyan Judge