Punjab-Haryana High Court
Gurnam Singh vs Harbeant Singh & Anr on 16 July, 2009
IN THE HIGH COURT OF PUNJAB AND HARYANA AT CHANDIGARH
COCP No.1545 of 2008
Date of Decision:16.07.2009
Gurnam Singh
....petitioner
Versus
Harbeant Singh & anr.
.....respondents
CORAM: HON'BLE MR.JUSTICE RAKESH KUMAR GARG
Present: Mr.B.S.Jaswal,Advocate
for the petitioner
Ms.Puneet Kaur Sekhon, Advocate
for respondent No.1
Mr.Sukhbir Singh, Advocate
for respondent No.2.
****
RAKESH KUMAR GARG J.
Learned counsel appearing on behalf of the petitioner states
that he does not want to press this petition as the respondents have
complied with the directions passed by this court.
Dismissed as not pressed.
Rule discharged.
However, the petitioner shall be at liberty to challenge the
order passed by the respondent authorities in accordance with the law.
(RAKESH KUMAR GARG)
JUDGE
16.07.2009
neenu