Punjab-Haryana High Court
The Sehna Cooperative L&C Society … vs Gurlab Singh Chahal & Ors on 20 October, 2009
IN THE HIGH COURT FOR THE STATES OF PUNJAB AND
HARYANA AT CHANDIGARH
COCP No.1207 of 2009 (O&M)
Date of decision: October 20, 2009.
The Sehna Cooperative L&C Society Ltd. & Anr.
...Petitioner(s)
v.
Gurlab Singh Chahal & Ors.
...Respondent(s)
CORAM:HON’BLE MR. JUSTICE RAKESH KUMAR GARG
Present: Shri P.S. Sekhon, Advocate, for the petitioners.
Shri M.C. Berry, Additional Advocate General, Punjab,
for the respondents.
Rakesh Kumar Garg, J. (Oral):
A short affidavit of Rajinder Singh, Executive Engineer,
Bathinda Canal Division, Bathinda – respondent No.1 has been filed in
Court, taken on record.
In view of the reply filed, learned counsel for the petitioners
wishes to withdraw the present petition.
Dismissed as not pressed.
Rule discharged.
October 20, 2009. [ Rakesh Kumar Garg ]
kadyan Judge