High Court Punjab-Haryana High Court

Mohinder Pal Son Of Siri Ram vs Shri D.S.Bains on 21 July, 2009

Punjab-Haryana High Court
Mohinder Pal Son Of Siri Ram vs Shri D.S.Bains on 21 July, 2009
      In the High Court for the States of Punjab and Haryana at Chandigarh
                                ...

COCP No. 615 of 2009

Date of decision: July 21,2009

Mohinder Pal son of Siri Ram ..Petitioner.

Versus

Shri D.S.Bains, IAS and another

..Respondents

Coram: Hon’ble Mr. Justice Rakesh Kumar Garg

Present: Mr. Mukesh Bhatnagar, Advocate
for the petitioner
Mr. Mukesh Berry, Addl.A.G.Punjab
for the respondents

..

Rakesh Kumar Garg,J(Oral)

Learned counsel for the petitioner states that in compliance of the

order dated 29.9.2008 passed in CWP No. 17280 of 2008, the respondents have

passed a speaking order on 20.7.2009 and the petitioner be granted liberty to

challenge the same in accordance with.

With the aforesaid liberty, this petition is dismissed as not pressed.

Rule discharged.


July 21, 2009                                        (RAKESH KUMAR GARG)
           nk                                                JUDGE