High Court Punjab-Haryana High Court

Dharam Paul Duhan vs Shri K.K.Jalan And Another on 12 November, 2009

Punjab-Haryana High Court
Dharam Paul Duhan vs Shri K.K.Jalan And Another on 12 November, 2009
       In the High Court for the States of Punjab and Haryana at Chandigarh
                                 ...

COCP No. 1842 of 2009(O&M)

Date of decision: November 12, 2009

Dharam Paul Duhan .. Petitioner

Versus

Shri K.K.Jalan and another ..Respondents

Coram: Hon’ble Mr. Justice Rakesh Kumar Garg

Present: Mr. R.K.Malik, Sr.Advocate
with Mr. Ashish Chaudhary, Advocate
for the petitioner.

Mr.S.K.Hooda, Addl.A.G.Haryana
for the respondents.

..

Rakesh Kumar Garg,J(Oral)

In response to the show cause notice, separate replies on behalf of

respondents have been filed wherein it has been submitted that a speaking order

dated 6.11.2009(Annexure R-1) has been passed in the case of the petitioner.

In view of the aforesaid replies filed, learned counsel for the

petitioner does not wish to press this petition.

Rule discharged.

However,the petitioner shall be at liberty to challenge the aforesaid

order in accordance with law.



November 12, 2009                                     (RAKESH KUMAR GARG)
          nk                                                  JUDGE