IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH
-.-
C.O.C.P. No. 1986 of 2008
Date of Decision 9.7.2009
Virender Saini .... Petitioner
Versus
T.C.Gupta, Chief Administrator & Anr. .... Respondents
CORAM:- HON’BLE MR. JUSTICE RAKESH KUMAR GARG.
Present:- Mr. Jagbir Malik, Advocate, for the petitioner.
Mr. Sidarath Batra, Advocate, for the respondents.
Rakesh Kumar Garg, J. (oral)
Learned counsel for the petitioner states that in compliance of the
directions passed by this Court, the respondents have passed an order on
1.7.2009, which is appealable. In view of this fact, learned counsel for the
petitioner does not want to press the present contempt petition, at this stage
and wishes to withdraw the same with liberty to the petitioner to seek
appropriate remedy in accordance with law.
The petition is ordered to be dismissed as withdrawn. However,
the petitioner shall be entitled to seek appropriate remedy against the orders
passed by the respondents.
July 9, 2009 (Rakesh Kumar Garg) tripti Judge