IN THE HIGH COURT OF PUNJAB AND HARYANA AT CHANDIGARH
COCP No.415 of 2009
Date of decision: 11.9.2009
Dr. Krishan Kumar Chopra ......Petitioner(s)
Versus
Sh. Rakesh Singh ......Respondent(s)
CORAM:- HON’BLE MR.JUSTICE RAKESH KUMAR GARG
* * *
Present: Mr. Sanjiv Gupta, Advocate for the petitioner.
Mr. S.S. Sahu, Assistant Advocate General, Punjab.
Rakesh Kumar Garg, J.(Oral)
Learned counsel for the petitioner wishes to withdraw this
petition with liberty to him to challenge the orders (Annexures R-1 and R-2
attached with the reply) passed by Ms. Anjali Bhawra, IAS, Secretary,
Department of Medical Education and Research, Punjab, Chandigarh.
With the aforesaid liberty, the present contempt petition is
dismissed as withdrawn.
Rule discharged.
September 11, 2009 (RAKESH KUMAR GARG) ps JUDGE