Punjab-Haryana High Court
J.D. Chawla vs Sh. Karanbir Singh Sidhu & Ors on 20 August, 2009
IN THE HIGH COURT OF PUNJAB AND HARYANA AT CHANDIGARH
COCP No.922 of 2009
Date of decision: 20.8.2009
J.D. Chawla ......Petitioner(s)
Versus
Sh. Karanbir Singh Sidhu & ors. ......Respondent(s)
CORAM:- HON’BLE MR.JUSTICE RAKESH KUMAR GARG
* * *
Present: Mr. Ashok Giri, Advocate for the petitioner.
Mr. M.C. Berry, Additional Advocate General, Punjab.
Rakesh Kumar Garg, J.(Oral)
Learned counsel for the petitioner states that the order passed
by this Court has been complied with and therefore he does not wish to
press this petition.
Dismissed as not pressed.
Rule discharged.
August 20, 2009 (RAKESH KUMAR GARG) ps JUDGE