Punjab-Haryana High Court
Chander Bhan Sharma vs Rajan Gupta And Ors on 20 August, 2009
IN THE HIGH COURT OF PUNJAB AND HARYANA AT CHANDIGARH
COCP No.374 of 2009
Date of decision: 20.8.2009
Chander Bhan Sharma ......Petitioner(s)
Versus
Rajan Gupta and ors. ......Respondent(s)
CORAM:- HON’BLE MR.JUSTICE RAKESH KUMAR GARG
* * *
Present: Mr. Umesh Narang, Advocate for the petitioner.
Mr. Ashok Jindal, Additional Advocate General, Haryana.
Rakesh Kumar Garg, J.(Oral)
Learned counsel for the petitioner states that he does not wish
to press this petition as the order passed by this Court has been complied
with.
Dismissed as not pressed.
Rule discharged.
August 20, 2009 (RAKESH KUMAR GARG) ps JUDGE