High Court Punjab-Haryana High Court

Mahipal vs Krishan Mohan on 29 July, 2009

Punjab-Haryana High Court
Mahipal vs Krishan Mohan on 29 July, 2009
 IN THE HIGH COURT OF PUNJAB AND HARYANA AT CHANDIGARH

                                           COCP No.722 of 2009
                                           Date of Decision:29.07.2009

Mahipal

                                                   .... petitioner

                    Versus

Krishan Mohan, Financial Commissioner & Ors.

                                                   .....respondents

CORAM:         HON'BLE MR.JUSTICE RAKESH KUMAR GARG

Present:       None for the petitioner

               Mr.S.K.Hooda, Senior Deputy Advocate General, Haryana
               for the respondents

                    ****

RAKESH KUMAR GARG J.(ORAL):

Counsel for the petitioner is not present.

From the reply filed on behalf of respondent No.1, it

transpires that Hon’ble the Supreme Court of India has stayed the

contempt proceedings in SLP (Crl.)M.P.No.9264 of 2009 filed by the

respondent-State. It seems that in view of the aforesaid orders passed by

the Hon’ble Apex Court, the petitioner is not interested in pursuing his

remedy.

Since no assistance is being provided to the court by the

petitioner, I am not inclined to proceed further in the contempt.

Rule discharged.

However, the petitioner shall be at liberty to seek his remedy

after the decision of the aforesaid SLP.

(RAKESH KUMAR GARG)
JUDGE
29.07.2009
neenu