IN THE HIGH COURT OF PUNJAB AND HARYANA
AT CHANDIGARH
COCP No. 709 of 2009
Date of decision:- 27.07.2009.
Harinder Singh ...Petitioner
Versus
L.K. Yadav and others ...Respondents
CORAM: HON’BLE MR. JUSTICE RAKESH KUMAR GARG
Present:- Mr. Pankaj Sharma, Advocate
for the petitioners.
Mr. M.C. Berry, Additional Advocate General, Punjab
for the respondents.
RAKESH KUMAR GARG J.
Learned counsel for the petitioner states that in compliance
with the orders passed by this Court, the respondents have passed the order
(Annexure R-2). It has been further stated by learned counsel for the
petitioner that the present petition be dismissed with liberty to the petitioner
to seek his remedy against the said order (Annexure R-2).
With the aforesaid liberty, the present contempt petition is
dismissed as not pressed.
July 27, 2009 (Rakesh Kumar Garg) vj Judge