High Court Punjab-Haryana High Court

Amar Singh vs Ram Phal Kataria on 9 October, 2009

Punjab-Haryana High Court
Amar Singh vs Ram Phal Kataria on 9 October, 2009
    IN THE HIGH COURT FOR THE STATES OF PUNJAB AND
                HARYANA AT CHANDIGARH.

                                     COCP No.757 of 2009
                                     Date of Decision:-9.10.2009


Amar Singh                                             ...Petitioner

                                      Versus

Ram Phal Kataria, Assistant Collector Ist Grade, Narnaul.

                                                       ...Respondent

CORAM: HON’BLE MR.JUSTICE RAKESH KUMAR GARG

Present: Mr.Ravi Verma, Advocate for the petitioner.

Mr.R.S.Chauhan, Advocate for the respondent.
Rakesh Kumar Garg, J. (Oral):

Reply on behalf of the respondent has been filed and the

same is taken on record.

In view of the reply filed by the respondent, learned

counsel for the petitioner does not wish to press the present petition.

Dismissed as not pressed.

Rule discharged.




                                               (Rakesh Kumar Garg)
9.10.2009                                                Judge
AS