High Court Punjab-Haryana High Court

Dr. Krishan Kumar Chopra vs Sh. Rakesh Singh on 11 September, 2009

Punjab-Haryana High Court
Dr. Krishan Kumar Chopra vs Sh. Rakesh Singh on 11 September, 2009
IN THE HIGH COURT OF PUNJAB AND HARYANA AT CHANDIGARH

                                    COCP No.415 of 2009
                                    Date of decision: 11.9.2009


Dr. Krishan Kumar Chopra                         ......Petitioner(s)

                               Versus

Sh. Rakesh Singh                                 ......Respondent(s)

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

* * *

Present: Mr. Sanjiv Gupta, Advocate for the petitioner.

Mr. S.S. Sahu, Assistant Advocate General, Punjab.

Rakesh Kumar Garg, J.(Oral)

Learned counsel for the petitioner wishes to withdraw this

petition with liberty to him to challenge the orders (Annexures R-1 and R-2

attached with the reply) passed by Ms. Anjali Bhawra, IAS, Secretary,

Department of Medical Education and Research, Punjab, Chandigarh.

With the aforesaid liberty, the present contempt petition is

dismissed as withdrawn.

Rule discharged.




September 11, 2009                       (RAKESH KUMAR GARG)
ps                                              JUDGE