In the High Court for the States of Punjab and Haryana at Chandigarh
...
COCP No. 2041 of 2008
Date of decision: July 22,2009
Arvinder Pal Singh son of Satnam Singh
..Petitioner.
Versus
Shri Narinder Kumar, IAS ..Respondent.
Coram: Hon’ble Mr. Justice Rakesh Kumar Garg
Present: Mr. S.K.Panwar, Advocate
for the petitioner
Mr. S.K.Hooda, Sr.DAG,Haryana
for respondent
…
Rakesh Kumar Garg,J(Oral)
Learned counsel for the petitioner states that he does not wish to
press this petition as the respondent has complied with the directions of this
Court . Dismissed as not pressed.
Rule discharged.
July 22, 2009 (RAKESH KUMAR GARG)
nk JUDGE