High Court Punjab-Haryana High Court

Hira Lal vs R.S. Parmar on 17 September, 2009

Punjab-Haryana High Court
Hira Lal vs R.S. Parmar on 17 September, 2009
IN THE HIGH COURT OF PUNJAB AND HARYANA AT CHANDIGARH

                                        COCP No.633 of 2009 (O&M)
                                        Date of decision: 17.9.2009

Hira Lal                                     ......Petitioner(s)

                                Versus

R.S. Parmar                                  ......Respondent(s)

CORAM:- HON’BLE MR.JUSTICE RAKESH KUMAR GARG

* * *

Present: Mr. Munish Gupta, Advocate for the petitioner.

None for the respondent.

Rakesh Kumar Garg, J.(Oral)

CM No.22193-CII of 2009

Application is allowed subject to all just exceptions.

CM No.22194-CII of 2009

Application is allowed subject to all just exceptions. Affidavit of

Narinderjit Singh, Managing Director, Punjab State Civil Supplies

Corporation Ltd. is taken on record.

COCP No.633 of 2009

In view of the reply filed, learned counsel for the petitioner

does not wish to press this petition.

Dismissed as not pressed.

Rule discharged.



September 17, 2009                          (RAKESH KUMAR GARG)
ps                                                 JUDGE