High Court Punjab-Haryana High Court

M/S Sukhna Infotech Pvt. Ltd vs G.Vagralingam on 24 July, 2009

Punjab-Haryana High Court
M/S Sukhna Infotech Pvt. Ltd vs G.Vagralingam on 24 July, 2009
      In the High Court for the States of Punjab and Haryana at Chandigarh
                                ...

COCP No. 1953 of 2008

Date of decision: July 24, 2009

M/s Sukhna Infotech Pvt. Ltd. ..Petitioner.

Versus

G.Vagralingam, IAS, Managing Director

..Respondent

Coram: Hon’ble Mr. Justice Rakesh Kumar Garg

Present: Mr. V. Ramswaroop, Advocate
for the petitioner
Mr. G.S.Gill, Advocate
with Mr. G. Vagralingam, IAS
for respondent

..

Rakesh Kumar Garg,J(Oral)

Learned counsel appearing on behalf of respondent has stated that

the order dated 14.11.2008 passed by this Court in CWP No.15671 of 2008 has

been stayed by the Hon’ble Supreme Court of India in SLP(C) No.28427 of 2008.

In view of the aforesaid fact, learned counsel for the petitioner does

not wish to press the contempt petition at this stage.

Dismissed as not pressed.

Rule discharged.


July 24, 2009                                            (RAKESH KUMAR GARG)
           nk                                                    JUDGE