Punjab-Haryana High Court
Jeevan Jyoti vs Dharminder Kumar on 7 September, 2009
IN THE HIGH COURT OF PUNJAB AND HARYANA AT CHANDIGARH
COCP No.1623 of 2009 (O&M)
Date of decision: 7.9.2009
Jeevan Jyoti ......Petitioner(s)
Versus
Dharminder Kumar ......Respondent(s)
CORAM:- HON’BLE MR.JUSTICE RAKESH KUMAR GARG
* * *
Present: Mr. Sameer Sachdeva, Advocate for the petitioner.
Rakesh Kumar Garg, J.(Oral)
CM No.21214-CII of 2009
Application is allowed subject to all just exceptions.
COCP No.1623 of 2009
After arguing the case for some time, learned counsel for the
petitioner wishes to withdraw this petition with liberty to move an
appropriate application in FAO No.M-203 of 2008.
With the aforesaid liberty, the present contempt petition is
dismissed as withdrawn.
September 7, 2009 (RAKESH KUMAR GARG) ps JUDGE