IN THE HIGH COURT FOR THE STATES OF PUNJAB AND
HARYANA AT CHANDIGARH
COCP No.1320 of 2008 (O&M)
Date of decision: October 7, 2009.
Ms. Karamjit Kaur & Ors.
...Petitioner(s)
v.
Karanbir Singh Sidhu & Anr.
...Respondent(s)
CORAM:HON’BLE MR. JUSTICE RAKESH KUMAR GARG
Present: Shri D.S. Virk, Advocate, for the petitioners.
Shri M.C. Berry, Additional Advocate General, Punjab.
Rakesh Kumar Garg, J. (Oral):
Shri M.C. Berry, Additional Advocate General, Punjab,
appearing on behalf of the respondents, states that the appointment has been
issued to the petitioners and even the posting orders will be issued within a
week.
In view of the aforesaid statement made by the learned State
Counsel, learned counsel for the petitioners does not wish to press this
petition.
Dismissed as not pressed.
October 7, 2009. [ Rakesh Kumar Garg ]
kadyan Judge