High Court Punjab-Haryana High Court

Malkit Singh vs Sh. S.K. Verma on 8 July, 2009

Punjab-Haryana High Court
Malkit Singh vs Sh. S.K. Verma on 8 July, 2009
IN THE HIGH COURT OF PUNJAB AND HARYANA AT CHANDIGARH

                                    COCP No.489 of 2009
                                    Date of decision: 8.7.2009


Malkit Singh                                    ......Petitioner

                             Versus

Sh. S.K. Verma, SSP,
Barnala                                         ......Respondent

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

* * *

Present: Mr. D.R. Singla, Advocate for the petitioner.

Mr. Rajesh Garg, Additional Advocate General, Punjab for the
respondent.

Rakesh Kumar Garg, J.(Oral)

Learned counsel for the petitioner wishes to withdraw the

present contempt petition as the necessary compliance has been made.

Dismissed as withdrawn.

Rule is discharged.




July 8, 2009                            (RAKESH KUMAR GARG)
ps                                              JUDGE