High Court Punjab-Haryana High Court

Dalip Chand Son Of Shankar Dass vs Dr. Dalbir Singh Dhillon And … on 3 September, 2009

Punjab-Haryana High Court
Dalip Chand Son Of Shankar Dass vs Dr. Dalbir Singh Dhillon And … on 3 September, 2009
      In the High Court for the States of Punjab and Haryana at Chandigarh
                                ...

COCP No. 201 of 2008(O&M)

Date of decision: September 3, 2009

Dalip Chand son of Shankar Dass

..Petitioner

Versus

Dr. Dalbir Singh Dhillon and another
..Respondent

Coram: Hon’ble Mr. Justice Rakesh Kumar Garg

Present: Mr. M.L.Sachdeva, Advocate
for the petitioner
Mr. B.M.Singh, Advocate
for the respondents

,,,

Rakesh Kumar Garg, J.(Oral)

An affidavit has been filed on behalf of the respondents, the same

is taken on the record.

Learned counsel for the petitioner states that the order dated

3.5.2007 passed by this court has been complied with and therefore, he does not

wish to press this petition. Ordered accordingly.

Rule discharged.



September 3, 2009                               (RAKESH KUMAR GARG)
           nk                                           JUDGE