High Court Punjab-Haryana High Court

Ex Naib Subedar Satyavir Singh vs Sh.Vijay Singh on 23 July, 2009

Punjab-Haryana High Court
Ex Naib Subedar Satyavir Singh vs Sh.Vijay Singh on 23 July, 2009
 IN THE HIGH COURT OF PUNJAB AND HARYANA AT CHANDIGARH

                                         COCP No.777 of 2009
                                         Date of Decision:23.07.2009

Ex Naib Subedar Satyavir Singh

                                                   ....petitioner

                    Versus

Sh.Vijay Singh, Secy.to Govt.of India

                                                   .....respondent

CORAM:         HON'BLE MR.JUSTICE RAKESH KUMAR GARG

Present:       Mr.Surinder Sheoran,Advocate
               for the petitioner

               Ms.Amarpreet Kaur Sandhu, Central Govt.Counsel
               for the respondent

                    ****

RAKESH KUMAR GARG J.

Learned counsel appearing on behalf of the respondent

states that the directions passed by this Court have been complied with.

This fact is not disputed by the learned counsel for the petitioner.

In view thereof, the petition is not pressed.

Dismissed as not pressed.

Rule discharged.

(RAKESH KUMAR GARG)
JUDGE
23.07.2009
neenu