Punjab-Haryana High Court
Ajit Singh vs Hira Singh on 8 September, 2009
IN THE HIGH COURT FOR THE STATES OF PUNJAB AND
HARYANA AT CHANDIGARH
COCP No.1320 of 2009 (O&M)
Date of decision: September 8, 2009.
Ajit Singh
...Petitioner(s)
v.
Hira Singh
...Respondent(s)
CORAM:HON'BLE MR. JUSTICE RAKESH KUMAR GARG
Present: Shri Sandeep Arora, Advocate, for the petitioner.
Shri G.S. Bal, Advocate, for the respondent
with respondent.
ORDER
Rakesh Kumar Garg, J. (Oral):
CM No.21286-CII of 2009
Civil Misc. application is allowed subject to just exceptions.
COCP No.1320 of 2009
In view of the averments made in the affidavit, counsel for the
petitioner wishes to withdraw the present contempt petition.
Dismissed as withdrawn.
Rule discharged.
September 8, 2009. [ Rakesh Kumar Garg ]
kadyan Judge