High Court Punjab-Haryana High Court

Sant Lal vs Sh. Rajan Gupta on 17 August, 2009

Punjab-Haryana High Court
Sant Lal vs Sh. Rajan Gupta on 17 August, 2009
IN THE HIGH COURT OF PUNJAB AND HARYANA AT CHANDIGARH

                                      COCP No.1473 of 2009(O&M)
                                      Date of decision: 17.8.2009


Sant Lal                                           ......Petitioner(s)

                               Versus


Sh. Rajan Gupta                                    ......Respondent(s)

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

* * *

Present: Mr. Harish Nain, Advocate for the petitioner.

Rakesh Kumar Garg, J.(Oral)

CM No.18948-CII of 2009

Application is allowed subject to all just exceptions.

COCP No.1473 of 2009

After arguing the case for some time, learned counsel for the

petitioner wishes to withdraw this petition with liberty to him to challenge

the order Annexure P-6 in accordance with law.

With the aforesaid liberty, the present contempt petition is

dismissed as withdrawn.




August 17, 2009                           (RAKESH KUMAR GARG)
ps                                                JUDGE