IN THE HIGH COURT OF PUNJAB AND HARYANA AT CHANDIGARH
COCP No.252 of 2009
Date of Decision:23.07.2009
Chaman Lal Premy
....petitioner
Versus
Gurinderjit Singh Sandhu
.....respondent
CORAM: HON'BLE MR.JUSTICE RAKESH KUMAR GARG
Present: Ms.Naiya Gill, Advocate
for the petitioner
Mr.M.C.Berry, Additional Advocate General, Punjab
for the respondent
****
RAKESH KUMAR GARG J.
In view of the fact that in a similar matter the Hon’ble
Supreme Court has already stayed the contempt proceedings pending
before this Court, learned counsel for the petitioner wishes to withdraw the
present petition with liberty to file fresh after the decision of SLP No.6160 of
2008 titled as ‘State of Punjab versus B.K.Dhir’.
With aforesaid liberty, the petition is dismissed as not
pressed, at this stage.
Rule discharged.
(RAKESH KUMAR GARG)
JUDGE
23.07.2009
neenu