Punjab-Haryana High Court
Darshan Singh Son Of Joginder vs Joginder Singh & Others on 10 November, 2009
IN THE HIGH COURT OF PUNJAB AND HARYANA AT CHANDIGARH
COCP No.1999 of 2009 (O&M)
Date of decision: 10.11.2009
Darshan Singh son of Joginder
Singh ......Petitioner(s)
Versus
Joginder Singh & others ......Respondent(s)
CORAM:- HON’BLE MR.JUSTICE RAKESH KUMAR GARG
* * *
Present: Mr. Rakesh Gupta, Advocate for the petitioner.
Rakesh Kumar Garg, J.(Oral)
CM No.26310-CII of 2009
Application is allowed subject to all just exceptions.
COCP No.1999 of 2009
After arguing the case for some time, learned counsel for the
petitioner wishes to withdraw this petition with liberty to the petitioner to
approach the respondent-Authorities for redressal of his grievances.
With the aforesaid liberty, the present contempt petition is
ordered to be dismissed as withdrawn.
November 10, 2009 (RAKESH KUMAR GARG) ps JUDGE