IN THE HIGH COURT FOR THE STATES OF PUNJAB AND
HARYANA AT CHANDIGARH
COCP No.1047 of 2009 (O&M)
Date of decision: October 29, 2009.
M/s Shiva Build Tech Pvt. Ltd
...Petitioner(s)
v.
R.K. Arora
...Respondent(s)
CORAM:HON’BLE MR. JUSTICE RAKESH KUMAR GARG
Present: Shri Talwinder Singh, Advocate, for
Shri Hemant Saini, Advocate, for the petitioner.
Shri Ashok Jindal, Additional Advocate General, Haryana,
for the respondent.
Rakesh Kumar Garg, J. (Oral):
In response to the show cause notice issued by this court, reply
by way of affidavit of Shri Anil Garg, Executive Engineer, Haryana State
Agricultural Marketing Board, Faridabad has been filed wherein it has been
submitted that the accounts of the petitioner have been settled and the
payment has been made.
In view of the aforesaid reply filed by the respondent, I am not
inclined to proceed further in this matter.
Rule discharged.
October 29, 2009. [ Rakesh Kumar Garg ]
kadyan Judge