High Court Punjab-Haryana High Court

J.D. Chawla vs Sh. Karanbir Singh Sidhu & Ors on 20 August, 2009

Punjab-Haryana High Court
J.D. Chawla vs Sh. Karanbir Singh Sidhu & Ors on 20 August, 2009
IN THE HIGH COURT OF PUNJAB AND HARYANA AT CHANDIGARH

                                      COCP No.922 of 2009
                                      Date of decision: 20.8.2009


J.D. Chawla                                        ......Petitioner(s)

                                Versus

Sh. Karanbir Singh Sidhu & ors.                    ......Respondent(s)

CORAM:- HON’BLE MR.JUSTICE RAKESH KUMAR GARG

* * *

Present: Mr. Ashok Giri, Advocate for the petitioner.

Mr. M.C. Berry, Additional Advocate General, Punjab.

Rakesh Kumar Garg, J.(Oral)

Learned counsel for the petitioner states that the order passed

by this Court has been complied with and therefore he does not wish to

press this petition.

Dismissed as not pressed.

Rule discharged.




August 20, 2009                            (RAKESH KUMAR GARG)
ps                                                 JUDGE