Punjab-Haryana High Court
Rajiv Jindal vs Karambir Singh And Others on 27 August, 2009
IN THE HIGH COURT OF PUNJAB AND HARYANA
AT CHANDIGARH.
COCP No.1473 of 2008
Date of Decision: 27.08.2009
Rajiv Jindal
...Petitioner
VERSUS
Karambir Singh and others
...Respondents
CORAM: HON'BLE MR. JUSTICE RAKESH KUMAR GARG
Present: Mr. Manpreet Singh Longia, Advocate
for the petitioner.
Mr. M. C. Berry, Addl. A. G., Punjab
for respondents No.1 to 3.
Mr. Sameer Sachdeva, Advocate
for respondent Nos.4 and 5.
***
RAKESH KUMAR GARG J.
Admittedly the judgment dated 02.07.2007 passed by this Court
in CWP No.15599 of 2006 has been stayed by Hon’ble the Supreme Court
in Special Leave Petition (Civil) Nos.7547-7550 of 2008.
In view of the aforesaid fact, I am not inclined to proceed
further with this contempt petition.
Accordingly, the contempt petition stands disposed of.
Rule discharged.
However, the petitioner shall be at liberty to file fresh petition
at a later stage, if need be.
( RAKESH KUMAR GARG )
August 27, 2009 JUDGE
ashish