HIGH COURT OF PUNJAB AND HARYANA AT CHANDIGARH
****
COCP No.1174 of 2009 (O&M)
DATE OF DECISION: 10.08.2009
****
M/s. Ambica Medicos . . . . Petitioners
VS.
Bhag Singh & another . . . . Respondents
****
CORAM : HON’BLE MR.JUSTICE RAKESH KUMAR GARG
****
Present: Ms. Shallie Saini, Advocate for the petitioner
Mr. M.C. Berry, Addl. AG Punjab
****
RAKESH KUMAR GARG J.(ORAL)
In response to the show cause notice issued by this
Court, reply by way of short affidavit of Bhag Singh, State Drugs
Controlling Authority, Punjab, Chandigarh has been filed.
In the aforesaid reply, it has been submitted the in
compliance of the orders passed by this Court, order, Annexure
R1, dated 07.08.2009 has been passed by taking a final decision in
the case of the petitioner.
In view of the aforesaid, I am not inclined to proceed
further in this case.
Rule discharged.
However, the petitioner shall be at liberty to challenge
the order, Annexure R1, in accordance with law.
(RAKESH KUMAR GARG)
JUDGE
10.08.2009
shonkar