Punjab-Haryana High Court
Ram Kumari Sharma vs Mr. Madhukar Gupta & Ors on 25 August, 2009
IN THE HIGH COURT FOR THE STATES OF PUNJAB AND
HARYANA AT CHANDIGARH
COCP No.677 of 2009 (O&M)
Date of decision: August 25, 2009.
Ram Kumari Sharma
...Petitioner(s)
v.
Mr. Madhukar Gupta & Ors.
...Respondent(s)
CORAM:HON'BLE MR. JUSTICE RAKESH KUMAR GARG
Present: Shri Pankaj Bali, Advocate, for the petitioner.
Shri Anmol Rattan Sidhu, Assistant Solicitor General of India,
with Ms.Sangeeta Dubey, Advocate, for the respondents.
ORDER
Rakesh Kumar Garg, J. (Oral):
Respondent No.3 is present in Court.
Shri Anmol Rattan Sidhu, learned Assistant Solicitor General
of India, appearing on behalf of the respondents, states that the compliance
of the order dated 5.5.2008 passed by this Court has been made and the
necessary relief has been granted to the petitioner.
This fact is not disputed by learned counsel for the petitioner
and he does not wish to press this petition.
Dismissed as not pressed.
Rule discharged.
August 25, 2009. [ Rakesh Kumar Garg ]
kadyan Judge