High Court Punjab-Haryana High Court

Darshan Singh Son Of Joginder vs Joginder Singh & Others on 10 November, 2009

Punjab-Haryana High Court
Darshan Singh Son Of Joginder vs Joginder Singh & Others on 10 November, 2009
IN THE HIGH COURT OF PUNJAB AND HARYANA AT CHANDIGARH

                                      COCP No.1999 of 2009 (O&M)
                                      Date of decision: 10.11.2009


Darshan Singh son of Joginder
Singh                                              ......Petitioner(s)

                               Versus

Joginder Singh & others                            ......Respondent(s)

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

* * *

Present: Mr. Rakesh Gupta, Advocate for the petitioner.

Rakesh Kumar Garg, J.(Oral)

CM No.26310-CII of 2009

Application is allowed subject to all just exceptions.

COCP No.1999 of 2009

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

petitioner wishes to withdraw this petition with liberty to the petitioner to

approach the respondent-Authorities for redressal of his grievances.

With the aforesaid liberty, the present contempt petition is

ordered to be dismissed as withdrawn.





November 10, 2009                           (RAKESH KUMAR GARG)
ps                                                  JUDGE