In the High Court for the States of Punjab and Haryana at Chandigarh
...
COCP No. 1842 of 2009(O&M)
Date of decision: November 12, 2009
Dharam Paul Duhan .. Petitioner
Versus
Shri K.K.Jalan and another ..Respondents
Coram: Hon’ble Mr. Justice Rakesh Kumar Garg
Present: Mr. R.K.Malik, Sr.Advocate
with Mr. Ashish Chaudhary, Advocate
for the petitioner.
Mr.S.K.Hooda, Addl.A.G.Haryana
for the respondents.
..
Rakesh Kumar Garg,J(Oral)
In response to the show cause notice, separate replies on behalf of
respondents have been filed wherein it has been submitted that a speaking order
dated 6.11.2009(Annexure R-1) has been passed in the case of the petitioner.
In view of the aforesaid replies filed, learned counsel for the
petitioner does not wish to press this petition.
Rule discharged.
However,the petitioner shall be at liberty to challenge the aforesaid
order in accordance with law.
November 12, 2009 (RAKESH KUMAR GARG)
nk JUDGE