High Court Punjab-Haryana High Court

Gagandeep Attar vs Sh. G.S. Grewal And Another on 4 August, 2009

Punjab-Haryana High Court
Gagandeep Attar vs Sh. G.S. Grewal And Another on 4 August, 2009
   HIGH COURT OF PUNJAB AND HARYANA AT CHANDIGARH

                                            COCP No.1301 of 2009

                                            Decided on : 04.08.2009

Gagandeep Attar                                          ...Petitioner

                                     Vs.

Sh. G.S. Grewal and another                              ...Respondents

                      ****

CORAM: HON’BLE MR. JUSTICE RAKESH KUMAR GARG

****
Present: Mr. Om Pal Sharma, Advocate for the petitioner

Mr. M.C. Beri, Addl. AG Punjab

****
RAKESH KUMAR GARG, J (ORAL)

No reply has been filed on behalf of the respondents. Sh. M.C.

Beri, Additional Advocate General, Punjab on instructions from
respondent No.2 who is present in the Court states that in pursuance to the

directions passed by this Court, the appointment order of the petitioner
was issued vide office order No.4763 dated 23.7.2009 and he will be given

posting orders within a week. This satisfies the petitioner.

In view of the aforesaid, I am not inclined to proceed any

further in this Contempt Petition.

Rule discharged.

Disposed of.

(RAKESH KUMAR GARG)
JUDGE
04.08.2009
shonkar