Punjab-Haryana High Court
Guru Nanak Bhai Lalo Ramgarhia vs Anjali Bawra And Another on 25 August, 2009
IN THE HIGH COURT OF PUNJAB AND HARYANA AT CHANDIGARH
COCP No.1115 of 2009
Date of decision: 25.8.2009
Guru Nanak Bhai Lalo Ramgarhia
College for women ......Petitioner(s)
Versus
Anjali Bawra and another ......Respondent(s)
CORAM:- HON’BLE MR.JUSTICE RAKESH KUMAR GARG
* * *
Present: Mr. Rahul Sharma, Advocate for the petitioner.
Mr. M.C. Berry, Additional Advocate General, Punjab.
Rakesh Kumar Garg, J.(Oral)
Mr. M.C. Berry, Additional Advocate General, Punjab,
appearing on behalf of the respondents has stated that an amount of
grant-in-aid has already been released to the petitioner-College in
compliance of the order passed by this Court.
In view of the aforesaid, learned counsel for the petitioner does
not wish to press this petition.
Dismissed as not pressed.
Rule discharged.
August 25, 2009 (RAKESH KUMAR GARG) ps JUDGE