High Court Punjab-Haryana High Court

Chaman Lal Premy vs Gurinderjit Singh Sandhu on 23 July, 2009

Punjab-Haryana High Court
Chaman Lal Premy vs Gurinderjit Singh Sandhu on 23 July, 2009
 IN THE HIGH COURT OF PUNJAB AND HARYANA AT CHANDIGARH

                                         COCP No.252 of 2009
                                         Date of Decision:23.07.2009

Chaman Lal Premy

                                                    ....petitioner

                    Versus

Gurinderjit Singh Sandhu

                                                    .....respondent

CORAM:         HON'BLE MR.JUSTICE RAKESH KUMAR GARG

Present:       Ms.Naiya Gill, Advocate
               for the petitioner

               Mr.M.C.Berry, Additional Advocate General, Punjab
               for the respondent

                    ****

RAKESH KUMAR GARG J.

In view of the fact that in a similar matter the Hon’ble

Supreme Court has already stayed the contempt proceedings pending

before this Court, learned counsel for the petitioner wishes to withdraw the

present petition with liberty to file fresh after the decision of SLP No.6160 of

2008 titled as ‘State of Punjab versus B.K.Dhir’.

With aforesaid liberty, the petition is dismissed as not

pressed, at this stage.

Rule discharged.

(RAKESH KUMAR GARG)
JUDGE
23.07.2009
neenu