High Court Punjab-Haryana High Court

Kiranjit Kaur vs Kbs Sidhu & Ors on 2 December, 2009

Punjab-Haryana High Court
Kiranjit Kaur vs Kbs Sidhu & Ors on 2 December, 2009
      IN THE HIGH COURT FOR THE STATES OF PUNJAB AND
                  HARYANA AT CHANDIGARH


                                      COCP No.1104 of 2009 (O&M)
                                      Date of decision: December 2, 2009.


Kiranjit Kaur
                                                          ...Petitioner(s)

            v.

KBS Sidhu & Ors.

                                                          ...Respondent(s)

CORAM:HON’BLE MR. JUSTICE RAKESH KUMAR GARG

Present: Shri P.S. Jammu, Advocate, for the petitioner.

Shri M.C. Berry, Additional Advocate General, Punjab
for the respondents.

Rakesh Kumar Garg, J. (Oral):

Learned counsel for the petitioner states that the order dated

18.2.2009 passed by this Court in CWP No.12364 of 2008 has been

complied and, therefore, he does not wish to press this petition further.

Ordered accordingly.

Rule discharged.

December 2 , 2009. [ Rakesh Kumar Garg ]
kadyan Judge