High Court Punjab-Haryana High Court

Harsimran Singh vs Sh.U.K. Walia & Anr on 9 November, 2009

Punjab-Haryana High Court
Harsimran Singh vs Sh.U.K. Walia & Anr on 9 November, 2009
IN THE HIGH COURT OF PUNJAB AND HARYANA AT CHANDIGARH

                                      COCP No.1996 of 2009(O&M)
                                      Date of decision: 9.11.2009


Harsimran Singh                             ......Petitioner(s)

                               Versus

Sh.U.K. Walia & anr.                        ......Respondent(s)

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

* * *

Present: Mr. H.S. Baath, Advocate for the petitioner.

Rakesh Kumar Garg, J.(Oral)

CM No.26257-CII of 2009

Application is allowed subject to all just exceptions.

COCP No.1996 of 2009

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

petitioner wishes to withdraw this petition with liberty to seek any other

appropriate remedy available to him in accordance with law.

With the aforesaid liberty, the present contempt petition is

ordered to be dismissed as withdrawn.




November 9, 2009                            (RAKESH KUMAR GARG)
ps                                                  JUDGE