IN THE HIGH COURT OF PUNJAB AND HARYANA AT CHANDIGARH
COCP No.1456 of 2005 (O&M)
Date of decision: 9.9.2009
Ranjana Sood ......Petitioner(s)
Versus
Ganga Sagar Gupta and others ......Respondent(s)
CORAM:- HON’BLE MR.JUSTICE RAKESH KUMAR GARG
* * *
Present: Mr. G.C. Shahpuri, Advocate for the petitioner.
Mr. Ashok Jindal, Additional Advocate General, Haryana for
respondents No.2 and 3.
Mr. Pritam Saini, Advocate for respondent No.4..
Rakesh Kumar Garg, J.(Oral)
CM Nos.21442 & 21443-CII of 2009
Applications are allowed subject to all just exceptions.
COCP No.1456 of 2005
Learned counsel for the petitioner states that since the
petitioner has received his dues, he does not want to press this petition.
Dismissed as not pressed.
Rule discharged.
September 9, 2009 (RAKESH KUMAR GARG) ps JUDGE