In the High Court for the States of Punjab and Haryana at Chandigarh
...
COCP No. 201 of 2008(O&M)
Date of decision: September 3, 2009
Dalip Chand son of Shankar Dass
..Petitioner
Versus
Dr. Dalbir Singh Dhillon and another
..Respondent
Coram: Hon’ble Mr. Justice Rakesh Kumar Garg
Present: Mr. M.L.Sachdeva, Advocate
for the petitioner
Mr. B.M.Singh, Advocate
for the respondents
,,,
Rakesh Kumar Garg, J.(Oral)
An affidavit has been filed on behalf of the respondents, the same
is taken on the record.
Learned counsel for the petitioner states that the order dated
3.5.2007 passed by this court has been complied with and therefore, he does not
wish to press this petition. Ordered accordingly.
Rule discharged.
September 3, 2009 (RAKESH KUMAR GARG)
nk JUDGE