High Court Punjab-Haryana High Court

Rambir vs M.S. Sehrawat on 10 September, 2009

Punjab-Haryana High Court
Rambir vs M.S. Sehrawat on 10 September, 2009
IN THE HIGH COURT OF PUNJAB AND HARYANA AT CHANDIGARH

                                       COCP No.1170 of 2009(O&M)
                                       Date of decision: 10.9.2009


Rambir                                       ......Petitioner(s)

                                Versus

M.S. Sehrawat                                ......Respondent(s)

CORAM:- HON’BLE MR.JUSTICE RAKESH KUMAR GARG

* * *

Present: Mr. Vikram Singh, Advocate for Mr. Rajesh Lamba , Advocate
for the petitioner.

Mr. Ashok Jindal, Additional Advocate General, Haryana.

Rakesh Kumar Garg, J.(Oral)

CM No.15078-CII of 2009

Application is allowed subject to all just exceptions.

COCP No.1170 of 2009

Learned counsel for the petitioner states that he does not wish

to press this petition.

Dismissed as not pressed.

Rule discharged.




September 10, 2009                          (RAKESH KUMAR GARG)
ps                                                 JUDGE