High Court Punjab-Haryana High Court

M/S. Ambica Medicos vs Bhag Singh & Another on 10 August, 2009

Punjab-Haryana High Court
M/S. Ambica Medicos vs Bhag Singh & Another on 10 August, 2009
 HIGH COURT OF PUNJAB AND HARYANA AT CHANDIGARH

                                ****

COCP No.1174 of 2009 (O&M)
DATE OF DECISION: 10.08.2009

****

M/s. Ambica Medicos . . . . Petitioners

VS.

Bhag Singh & another . . . . Respondents

****
CORAM : HON’BLE MR.JUSTICE RAKESH KUMAR GARG
****
Present: Ms. Shallie Saini, Advocate for the petitioner
Mr. M.C. Berry, Addl. AG Punjab

****

RAKESH KUMAR GARG J.(ORAL)

In response to the show cause notice issued by this

Court, reply by way of short affidavit of Bhag Singh, State Drugs

Controlling Authority, Punjab, Chandigarh has been filed.

In the aforesaid reply, it has been submitted the in

compliance of the orders passed by this Court, order, Annexure

R1, dated 07.08.2009 has been passed by taking a final decision in

the case of the petitioner.

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

further in this case.

Rule discharged.

However, the petitioner shall be at liberty to challenge

the order, Annexure R1, in accordance with law.

(RAKESH KUMAR GARG)
JUDGE
10.08.2009
shonkar