Punjab-Haryana High Court
Amandeep Kaur vs Mrs. Harcharanjit Kaur Brar on 28 July, 2009
IN THE HIGH COURT OF PUNJAB AND HARYANA AT CHANDIGARH
COCP No.691 of 2009
Date of decision: 28.7.2009
Amandeep Kaur ......Petitioner(s)
Versus
Mrs. Harcharanjit Kaur Brar, DPI,
Punjab, Chandigarh ......Respondent(s)
CORAM:- HON’BLE MR.JUSTICE RAKESH KUMAR GARG
* * *
Present: Dr. M.L. Sachdeva, Advocate for the petitioner.
Mr. M.C. Berry, Additional Advocate General, Punjab.
Rakesh Kumar Garg, J.(Oral)
Reply on behalf of the respondent has been filed in Court
today which is taken on record.
In view of the reply filed, learned counsel for the petitioner
does not wish to press this petition.
Dismissed as not pressed.
Rule discharged.
July 28, 2009 (RAKESH KUMAR GARG) ps JUDGE