High Court Punjab-Haryana High Court

R.C.Yadav vs Manik Sonawane (Ias) And Another on 13 August, 2009

Punjab-Haryana High Court
R.C.Yadav vs Manik Sonawane (Ias) And Another on 13 August, 2009
      IN THE HIGH COURT FOR THE STATES OF PUNJAB AND
                 HARYANA AT CHANDIGARH.


                                         C.O.C.P.No.354 of 2009
                                         Date of Decision:-13.8.2009


R.C.Yadav
                                                      ...Petitioner
                                   Versus


Manik Sonawane (IAS) and another                      ...Respondents

CORAM: HON’BLE MR.JUSTICE RAKESH KUMAR GARG

Present: Mr.Kuldeep Singh, Advocate for the petitioner.

Mr.Ashok Jindal, Additional Advocate General, Haryana.

Rakesh Kumar Garg, J. (Oral):

Learned counsel appearing on behalf of the respondent

states that the order passed by this Court in CWP No.4426 of 2006,

has been complied with.

In view of the aforesaid, I am not inclined to proceed

further with this petition.

Rule discharged.

13.8.2009                                     (Rakesh Kumar Garg)
AS                                                    Judge