Punjab-Haryana High Court
Harsimran Singh vs Sh.U.K. Walia & Anr on 9 November, 2009
IN THE HIGH COURT OF PUNJAB AND HARYANA AT CHANDIGARH
COCP No.1996 of 2009(O&M)
Date of decision: 9.11.2009
Harsimran Singh ......Petitioner(s)
Versus
Sh.U.K. Walia & anr. ......Respondent(s)
CORAM:- HON’BLE MR.JUSTICE RAKESH KUMAR GARG
* * *
Present: Mr. H.S. Baath, Advocate for the petitioner.
Rakesh Kumar Garg, J.(Oral)
CM No.26257-CII of 2009
Application is allowed subject to all just exceptions.
COCP No.1996 of 2009
After arguing the case for some time, learned counsel for the
petitioner wishes to withdraw this petition with liberty to seek any other
appropriate remedy available to him in accordance with law.
With the aforesaid liberty, the present contempt petition is
ordered to be dismissed as withdrawn.
November 9, 2009 (RAKESH KUMAR GARG) ps JUDGE