High Court Punjab-Haryana High Court

Rameshwar Sharma vs Swarn Singh Adgp (Crimes) on 5 October, 2009

Punjab-Haryana High Court
Rameshwar Sharma vs Swarn Singh Adgp (Crimes) on 5 October, 2009
      IN THE HIGH COURT FOR THE STATES OF PUNJAB AND
                  HARYANA AT CHANDIGARH


                                       RA-CR-77-CII of 2009 in
                                       COCP No.1359 of 2008
                                       Date of decision: October 5, 2009.


Rameshwar Sharma
                                                             ...Petitioner(s)

             v.

Swarn Singh ADGP (Crimes)

                                                             ...Respondent(s)


CORAM:HON'BLE MR. JUSTICE RAKESH KUMAR GARG


Present:     Shri P. Chandrasekharan, Advocate for the applicant-petitioner.

                                  ORDER

Rakesh Kumar Garg, J. (Oral):

In this review application, Shri P. Chandrasekharan, Advocate

has appeared on behalf of the petitioner and has filed his vakalatnama.

Learned Counsel states that Dr. Sushil Gautam, Advocate, who had earlier

filed the contempt petition and the Review Application, has withdrawn from

the case and, therefore, he will represent the petitioner.

Having heard learned counsel, I find no ground to review my

earlier order dated 30.7.2009.

Dismissed.



October 5, 2009.                                [ Rakesh Kumar Garg ]
kadyan                                                        Judge