High Court Punjab-Haryana High Court

Ajit Singh vs Hira Singh on 8 September, 2009

Punjab-Haryana High Court
Ajit Singh vs Hira Singh on 8 September, 2009
      IN THE HIGH COURT FOR THE STATES OF PUNJAB AND
                  HARYANA AT CHANDIGARH


                                       COCP No.1320 of 2009 (O&M)
                                       Date of decision: September 8, 2009.


Ajit Singh
                                                           ...Petitioner(s)

             v.

Hira Singh

                                                           ...Respondent(s)


CORAM:HON'BLE MR. JUSTICE RAKESH KUMAR GARG


Present:     Shri Sandeep Arora, Advocate, for the petitioner.

             Shri G.S. Bal, Advocate, for the respondent
             with respondent.

                                  ORDER

Rakesh Kumar Garg, J. (Oral):

CM No.21286-CII of 2009

Civil Misc. application is allowed subject to just exceptions.

COCP No.1320 of 2009

In view of the averments made in the affidavit, counsel for the

petitioner wishes to withdraw the present contempt petition.

Dismissed as withdrawn.

Rule discharged.

September 8, 2009. [ Rakesh Kumar Garg ]
kadyan Judge