High Court Punjab-Haryana High Court

Raghbar Dayal vs Ashok Brahmi & Anr on 12 November, 2009

Punjab-Haryana High Court
Raghbar Dayal vs Ashok Brahmi & Anr on 12 November, 2009
      IN THE HIGH COURT FOR THE STATES OF PUNJAB AND
                  HARYANA AT CHANDIGARH


                                      COCP No.1550 of 2009 (O&M)
                                      Date of decision: November 12, 2009.


Raghbar Dayal
                                                          ...Petitioner(s)

             v.

Ashok Brahmi & Anr.

                                                          ...Respondent(s)

CORAM:HON’BLE MR. JUSTICE RAKESH KUMAR GARG

Present: Shri Ram Pal Verma, Advocate, for the petitioner.

Shri Shammi Khan, Advocate, for the respondents.

Rakesh Kumar Garg, J. (Oral):

The petitioner is present in Court. A short affidavit has been
filed on his behalf wherein the petitioner has stated that he has not
suppressed any material fact knowingly from this court and he tenders
unconditional apology for any lapse on his part.

In view of the aforesaid, no further order is required to be
passed.

At this stage, learned counsel for the petitioner does not wish to
press this petition.

Dismissed as not pressed.

Rule discharged.

November 12, 2009. [ Rakesh Kumar Garg ]
kadyan Judge