High Court Punjab-Haryana High Court

Jagdish Kaurhik Son Of Umar Singh vs Shri Rajan Kumar Gupta on 9 September, 2009

Punjab-Haryana High Court
Jagdish Kaurhik Son Of Umar Singh vs Shri Rajan Kumar Gupta on 9 September, 2009
      In the High Court for the States of Punjab and Haryana at Chandigarh
                                ...

COCP No. 1627 of 2007(O&M)

Date of decision: September 9, 2009

Jagdish Kaurhik son of Umar Singh ..Petitioner

Versus

Shri Rajan Kumar Gupta
..Respondent

Coram: Hon’ble Mr. Justice Rakesh Kumar Garg

Present: Mr. Sanjeev Gupta, Advocate
for the petitioners
Mr. Ashok Jindal, Addl.A.G.Haryana
for the respondents

,,,

Rakesh Kumar Garg, J.(Oral)

Shri Ashok Jindal on instructions from Mr. Ajmer Singh, Assistant in

the office of Director, Secondary Education, Haryana states that on the basis of

the inquiry report of the State Vigilance Bureau, FIR No.4 dated 8.9.2009 has

been lodged at Police Station (Vigilance), Panchkula.

In view of the aforesaid fact, learned counsel for the petitioner

wishes to withdraw the present petition with liberty to seek any other appropriate

remedy in accordance with law.

Rule discharged.


September 9, 2009                              (RAKESH KUMAR GARG)
           nk                                          JUDGE