High Court Punjab-Haryana High Court

Hamesh Mahajan vs P.K. Das on 8 December, 2009

Punjab-Haryana High Court
Hamesh Mahajan vs P.K. Das on 8 December, 2009
IN THE HIGH COURT OF PUNJAB AND HARYANA AT CHANDIGARH

                                       COCP No.73 of 2008 (O&M)
                                       Date of decision: 8.12.2009


Hamesh Mahajan                                      ......Petitioner(s)

                                 Versus

P.K. Das, IAS and another                           ......Respondent(s)

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

* * *

Present: Mr. Vikas Chatrath, Advocate for the petitioner.

Mr. R.S. Kundu, Advocate for the respondents.

Rakesh Kumar Garg, J.(Oral)

CM No.28642-CII of 2009

Application is allowed subject to all just exceptions. Affidavits

of the respondents are taken on record.

COCP No.73 of 2008

Respondent No.1 is present in Court.

It is not in dispute that the order passed by this Court stands

complied with.

In view of the aforesaid fact, I am not inclined to proceed

further in this petition.

Rule discharged.




December 8, 2009                             (RAKESH KUMAR GARG)
ps                                                   JUDGE