High Court Punjab-Haryana High Court

Yog Raj Parmar vs Sh. Anil Kumar Sondhi & Ors on 11 September, 2009

Punjab-Haryana High Court
Yog Raj Parmar vs Sh. Anil Kumar Sondhi & Ors on 11 September, 2009
IN THE HIGH COURT OF PUNJAB AND HARYANA AT CHANDIGARH


                                        COCP No.1183 of 2009 (O&M)
                                        Date of decision: 11.9.2009


Yog Raj Parmar                                  ......Petitioner(s)

                                 Versus


Sh. Anil Kumar Sondhi & ors.                    ......Respondent(s)

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

* * *

Present: Mr. R.K. Arora, Advocate for the petitioner.

Mr. S.S. Sahu, Assistant Advocate General, Punjab.

Rakesh Kumar Garg, J.(Oral)

CM No.15378-CII of 2009

Application is allowed subject to all just exceptions.

COCP No.1183 of 2009

In response to the show cause notice issued by this Court,

reply has been filed.

Along with this aforesaid reply, the respondents have attached

the order dated 20.8.2009 as Annexure R-1 in compliance of the order

passed by this Court wherein it has been submitted that no recovery shall

be made from the petitioner as mentioned in Annexure P-8.

In view of the aforesaid reply filed by the respondents, I am not

inclined to proceed further in this petition.

Rule discharged.

However, the petitioner shall be at liberty to challenge the

aforesaid order in accordance with law.




September 11, 2009                              (RAKESH KUMAR GARG)
ps                                                     JUDGE