In the High Court for the States of Punjab and Haryana at Chandigarh
...
COCP No. 1171 of 2008(O&M)
Date of decision: September 7 , 2009
Deepak Kumar son of Ramesh Kumar
..Petitioner
Versus
Suresh Kumar and others
..Respondents
Coram: Hon’ble Mr. Justice Rakesh Kumar Garg
Present: Mr.A.K.Khunger, Advocate
for Mr. R.K.Girdhar, Advocate
for the petitioner
Mr. M.C.Berry,Addl.A.G.Punjab
for the respondents
,,,
Rakesh Kumar Garg, J.(Oral)
Learned counsel for the petitioner states that he does not wish to
press this petition as he has been made the payment of the amount due to him.
Dismissed as not pressed.
Rule discharged.
September 7, 2009 (RAKESH KUMAR GARG)
nk JUDGE