In the High Court for the States of Punjab and Haryana at Chandigarh
...
COCP No. 737 of 2009
Date of decision: July 24, 2009
Babu Ram son of Amar Nath
..Petitioner.
Versus
Shri J.P. Kaushik and another
..Respondent
Coram: Hon’ble Mr. Justice Rakesh Kumar Garg
Present: Mr. Ashwani Bakshi, Advocate
for the petitioner
Mr. S.K.Hooda, Sr.DAG,Haryana
for the respondent
..
Rakesh Kumar Garg,J(Oral)
In response to the show cause notice issued by this court, the
respondents have filed a short reply by way of affidavit of Dharam Pal, Deputy
Director of Agriculture Haryana, Directorate of Agriculture, Haryana, Sector 21,
Panchkula, wherein it has been submitted that compliance of the directions
passed by this Court in CWP No.8607 of 2006 has been made.
In view of the above, the present contempt petition is not pressed
and the same is hereby dismissed as not pressed.
Rule discharged.
July 24, 2009 (RAKESH KUMAR GARG)
nk JUDGE