High Court Punjab-Haryana High Court

Chandra Shubh Yatra Company vs Rajeev Prasher on 6 August, 2009

Punjab-Haryana High Court
Chandra Shubh Yatra Company vs Rajeev Prasher on 6 August, 2009
IN THE HIGH COURT OF PUNJAB AND HARYANA AT CHANDIGARH

                                      COCP No.710 of 2003 (O&M)
                                      Date of decision: 6.8.2009


Chandra Shubh Yatra Company
Limited                                            ......Petitioner(s)

                               Versus


Rajeev Prasher                                     ......Respondent(s)

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

* * *

Present: Mr. Puneet Bali, Advocate for the petitioner.

Mr. M.C. Berry, Additional Advocate General, Punjab.

Rakesh Kumar Garg, J.(Oral)

CM No.9528-CII of 2003

Application is allowed subject to all just exceptions.

COCP No.710 of 2003

At the outset, Mr. M.C. Berry, Additional Advocate General,

Punjab, assures this Court that the officers of the State will take action

against the erring petitioners as per law and as per the directions issued by

this Court in CWP No.1032 of 2000.

In view of the aforesaid assurance given by the learned

counsel for the respondent, I am not inclined to proceed further in this

contempt petition.

Dismissed.

Rule discharged.




August 6, 2009                            (RAKESH KUMAR GARG)
ps                                                JUDGE