Punjab-Haryana High Court
Amar Singh vs Ram Phal Kataria on 9 October, 2009
IN THE HIGH COURT FOR THE STATES OF PUNJAB AND
HARYANA AT CHANDIGARH.
COCP No.757 of 2009
Date of Decision:-9.10.2009
Amar Singh ...Petitioner
Versus
Ram Phal Kataria, Assistant Collector Ist Grade, Narnaul.
...Respondent
CORAM: HON’BLE MR.JUSTICE RAKESH KUMAR GARG
Present: Mr.Ravi Verma, Advocate for the petitioner.
Mr.R.S.Chauhan, Advocate for the respondent.
Rakesh Kumar Garg, J. (Oral):
Reply on behalf of the respondent has been filed and the
same is taken on record.
In view of the reply filed by the respondent, learned
counsel for the petitioner does not wish to press the present petition.
Dismissed as not pressed.
Rule discharged.
(Rakesh Kumar Garg)
9.10.2009 Judge
AS