Punjab-Haryana High Court
Chandgi Ram Son Of Ji Ram vs Major General Ashok Sheoran on 18 August, 2009
       In the High Court for the States of Punjab and Haryana at Chandigarh
                                 ...
COCP No. 1890 of 2008
Date of decision: August 18, 2009
Chandgi Ram son of Ji Ram
..Petitioner
Versus
Major General Ashok Sheoran
..Respondent
Coram: Hon’ble Mr. Justice Rakesh Kumar Garg
Present: Mr. R.A.Sheoran, Advocate
for the petitioner.
Ms.Anjali Kukkar, Advocate
for the respondent.
,,,
Rakesh Kumar Garg, J(Oral)
C.M.No.23051-CII of 2008
C.M. is allowed subject to all just exceptions.
COCP No. 1890 of 2008
Learned counsel for the petitioner does not wish to press this
petition.
Dismissed as not pressed.
Rule discharged.
August 18, 2009                                (RAKESH KUMAR GARG)
            nk                                         JUDGE