High Court Punjab-Haryana High Court

Bhupendra Singh vs Dr. Manoj Dutta & Another on 27 November, 2009

Punjab-Haryana High Court
Bhupendra Singh vs Dr. Manoj Dutta & Another on 27 November, 2009
C.O.C.P. No.1294 of 2009                                           -1-



     IN THE HIGH COURT OF PUNJAB AND HARYANA
                    AT CHANDIGARH

                                   C.O.C.P. No.1294 of 2009
                                   Decided on : 27-11-2009

Bhupendra Singh
                                                 .... Petitioner


                       VERSUS


Dr. Manoj Dutta & another
                                                 .... Respondents

CORAM:- HON’BLE MR. JUSTICE RAKESH KUMAR GARG.

Present:- None for the petitioner.

Mr. Kulbir Singh Minhas, Advocate, for
Mr. Anupam Gupta, Advocate,
for the respondents.

RAKESH KUMAR GARG, J (Oral).

Mr. Kulbir Singh Minhas, Advocate, has appeared on

behalf of the respondents and has filed reply by way of affidavit of

Sh. V. Rihani, Registrar, Punjab Engineering College (Deemed

University), Chandigarh, in Court today. The same is taken on

record.

In the affidavit, it has been mentioned that in

compliance of the order dated 20.3.2009, passed by this Court, the

respondents have passed a speaking order dated 20.8.2009. The

speaking order has also been attached as Annexure R-1 with this
C.O.C.P. No.1294 of 2009 -2-

affidavit.

Vide order dated 20.3.2009, this Court has directed the

respondents to decide the representation dated 28.2.2006 of the

petitioner. Since the aforesaid representation of the petitioner has

been decided by passing a speaking order (Annexure R-1), I am

not inclined to proceed further in this contempt petition.

Rule discharged.

However, the petitioner shall be at liberty to challenge

the aforesaid order (Annexure R-1) in accordance with law.

27th November, 2009. (RAKESH KUMAR GARG)
Monika JUDGE