Punjab-Haryana High Court
Hari Ram Son Of Ram Lal vs Shri Ashwani Kumar on 21 July, 2009
In the High Court for the States of Punjab and Haryana at Chandigarh ...
COCP No. 617 of 2009
Date of decision: July 21,2009
Hari Ram son of Ram Lal ..Petitioner.
Versus
Shri Ashwani Kumar, Estate Officer,UT Chandigarh
..Respondent
Coram: Hon’ble Mr. Justice Rakesh Kumar Garg
Present: Mr. Vikas Kumar, Advocate
for the petitioner
Mr. H.S.Sethi, Advocate
for the respondent.
..
Rakesh Kumar Garg,J(Oral)
Learned counsel for the petitioner states that the present petition
be dismissed as not pressed as the claim of the petitioner has been satisfied.
Dismissed as not pressed.
Rule discharged.
July 21, 2009 (RAKESH KUMAR GARG) nk JUDGE