High Court Punjab-Haryana High Court

Babu Ram Son Of Amar Nath vs Shri J.P. Kaushik And Another on 24 July, 2009

Punjab-Haryana High Court
Babu Ram Son Of Amar Nath vs Shri J.P. Kaushik And Another on 24 July, 2009
      In the High Court for the States of Punjab and Haryana at Chandigarh
                                ...

COCP No. 737 of 2009

Date of decision: July 24, 2009

Babu Ram son of Amar Nath
..Petitioner.

Versus

Shri J.P. Kaushik and another

..Respondent

Coram: Hon’ble Mr. Justice Rakesh Kumar Garg

Present: Mr. Ashwani Bakshi, Advocate
for the petitioner
Mr. S.K.Hooda, Sr.DAG,Haryana
for the respondent

..

Rakesh Kumar Garg,J(Oral)

In response to the show cause notice issued by this court, the

respondents have filed a short reply by way of affidavit of Dharam Pal, Deputy

Director of Agriculture Haryana, Directorate of Agriculture, Haryana, Sector 21,

Panchkula, wherein it has been submitted that compliance of the directions

passed by this Court in CWP No.8607 of 2006 has been made.

In view of the above, the present contempt petition is not pressed

and the same is hereby dismissed as not pressed.

Rule discharged.


July 24, 2009                                       (RAKESH KUMAR GARG)
           nk                                               JUDGE