Punjab-Haryana High Court
Dr.Adarsh Kumar vs Rakesh Singh on 19 August, 2009
IN THE HIGH COURT FOR THE STATES OF PUNJAB AND
HARYANA AT CHANDIGARH.
C.O.C.P.No.686 of 2009
Date of Decision:-19.8.2009
Dr.Adarsh Kumar ...Petitioner
Versus
Rakesh Singh, IAS ...Respondent
CORAM: HON’BLE MR.JUSTICE RAKESH KUMAR GARG
Present: Mr.Girish Agnihotri, Senior Advocate with
MrVijay Pal, Advocate for the petitioner.
Mr.M.C.Berry, Addl.AG Punjab.
Rakesh Kumar Garg, J. (Oral):
In view of the reply filed by the respondents, learned
counsel for the petitioner does not press this petition at this stage.
Rule discharged.
However, the petitioner shall be at liberty to revive the
present contempt petition, if need be.
19.8.2009 (Rakesh Kumar Garg) AS Judge