High Court Punjab-Haryana High Court

Baljinder Singh Son Of Arjan vs Shri Harkesh Singh And Another on 5 October, 2009

Punjab-Haryana High Court
Baljinder Singh Son Of Arjan vs Shri Harkesh Singh And Another on 5 October, 2009
       In the High Court for the States of Punjab and Haryana at Chandigarh
                                 ...

COCP No. 1881 of 2008(O&M)

Date of decision: October 5, 2009

Baljinder Singh son of Arjan .. Petitioner

Versus

Shri Harkesh Singh and another ..Respondents

Coram: Hon’ble Mr. Justice Rakesh Kumar Garg

Present: Mr. R.K.Arora, Advocate
for the petitioner
Mr.P.S.Dhaliwal, Advocate
for the respondents.

..

Rakesh Kumar Garg,J(Oral)

The grievance of the petitioner before this Court is that despite the

direction dated 28.5.2008 passed in Civil Writ Petition No. 9595 of 2008,

respondent No.1 has failed to decide his case.

In response to the show cause notice issued by this court, separate

replies by way of affidavits of respondent Nos.1 and 2 were filed. It has been

submitted in the affidavit filed by respondent No.2 that a speaking order dated

18.8.2009 has been passed in case of the petitioner in compliance of the orders

passed by this court. A copy of which is attached as Annexure R-2/1 with the

aforesaid reply.

In view of the aforesaid fact that a decision has been taken by the

respondents on the representation of the petitioner, I am not inclined to proceed

further with the petition.

Rule discharged.

However, the petitioner shall be at liberty to challenge the aforesaid

order in accordance with law.




October 5, 2009                                  (RAKESH KUMAR GARG)
            nk                                          JUDGE