IN THE HIGH COURT OF PUNJAB AND HARYANA AT CHANDIGARH
COCP No.710 of 2003 (O&M)
Date of decision: 6.8.2009
Chandra Shubh Yatra Company
Limited ......Petitioner(s)
Versus
Rajeev Prasher ......Respondent(s)
CORAM:- HON’BLE MR.JUSTICE RAKESH KUMAR GARG
* * *
Present: Mr. Puneet Bali, Advocate for the petitioner.
Mr. M.C. Berry, Additional Advocate General, Punjab.
Rakesh Kumar Garg, J.(Oral)
CM No.9528-CII of 2003
Application is allowed subject to all just exceptions.
COCP No.710 of 2003
At the outset, Mr. M.C. Berry, Additional Advocate General,
Punjab, assures this Court that the officers of the State will take action
against the erring petitioners as per law and as per the directions issued by
this Court in CWP No.1032 of 2000.
In view of the aforesaid assurance given by the learned
counsel for the respondent, I am not inclined to proceed further in this
contempt petition.
Dismissed.
Rule discharged.
August 6, 2009 (RAKESH KUMAR GARG) ps JUDGE