High Court Punjab-Haryana High Court

Shri Guru Granth Sahib Dera vs Ranbir Singh Khatra & Others on 25 November, 2009

Punjab-Haryana High Court
Shri Guru Granth Sahib Dera vs Ranbir Singh Khatra & Others on 25 November, 2009
IN THE HIGH COURT OF PUNJAB AND HARYANA AT CHANDIGARH

                                      COCP No.2088 of 2009
                                      Date of decision: 25.11.2009

Shri Guru Granth Sahib Dera
& another                                   ......Petitioner(s)

                               Versus

Ranbir Singh Khatra & others                ......Respondent(s)

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

* * *

Present: Ms. J.K. Gurna, Advocate for the petitioners.

Rakesh Kumar Garg, J.(Oral)

CM No.27622-CII of 2009

Application is allowed subject to all just exceptions.

COCP No.2088 of 2009

The grievance of the petitioners before this Court is that

despite the directions dated 29.7.2009 issued to respondents No.1 and 2

they have failed to grant any help to the petitioners and no action has been

taken by them on the repeated representations/complaints made by the

petitioners and thus, they are guilty of disobeying the order dated

29.7.2009 passed by this Court.

I have perused the petition. There is no averment with regard

to the fact that respondents No.1 and 2 are in the knowledge of the order

dated 29.7.2009 passed by this Court.

Faced with this situation, learned counsel for the petitioners

wishes to withdraw this petition with liberty to file a fresh petition on the

same cause of action with better particulars.

With the aforesaid liberty, this petition is ordered to be

dismissed as withdrawn.




November 25, 2009                           (RAKESH KUMAR GARG)
ps                                                  JUDGE