In the High Court for the States of Punjab and Haryana at Chandigarh
...
COCP No. 2110 of 2008(O&M)
Date of decision: September 8, 2009
Ramesh Mahajan son of Puran Chand
..Petitioner
Versus
Sameer Kumar and another
..Respondent
Coram: Hon’ble Mr. Justice Rakesh Kumar Garg
Present: Mr. R.S.Manhas, Advocate
for the petitioner
Mr. M.C.Berry, Addl.A.G.Punjab
for the respondent No.1
Mr. H.S.Sethi, Advocate
for respondent No.2
,,,
Rakesh Kumar Garg, J.(Oral)
Mr. Sameer Kumar, respondent No.1 is present in person.
It is not disputed by learned counsel for the petitioner that
compliance of the orders passed by this court has been made.
In view of the aforesaid fact alone, I am not inclined to proceed
further with this petition.
Rule discharged.
September 8, 2009 (RAKESH KUMAR GARG)
nk JUDGE