Punjab-Haryana High Court
Ex Naib Subedar Satyavir Singh vs Sh.Vijay Singh on 23 July, 2009
IN THE HIGH COURT OF PUNJAB AND HARYANA AT CHANDIGARH
COCP No.777 of 2009
Date of Decision:23.07.2009
Ex Naib Subedar Satyavir Singh
....petitioner
Versus
Sh.Vijay Singh, Secy.to Govt.of India
.....respondent
CORAM: HON'BLE MR.JUSTICE RAKESH KUMAR GARG
Present: Mr.Surinder Sheoran,Advocate
for the petitioner
Ms.Amarpreet Kaur Sandhu, Central Govt.Counsel
for the respondent
****
RAKESH KUMAR GARG J.
Learned counsel appearing on behalf of the respondent
states that the directions passed by this Court have been complied with.
This fact is not disputed by the learned counsel for the petitioner.
In view thereof, the petition is not pressed.
Dismissed as not pressed.
Rule discharged.
(RAKESH KUMAR GARG)
JUDGE
23.07.2009
neenu