IN THE HIGH COURT OF PUNJAB AND HARYANA AT CHANDIGARH
COCP No.783 of 2009
Date of decision: 17.7.2009
Mubarik Hussain ......Petitioner
Versus
Samir Mathur and others .......Respondents
CORAM:- HON’BLE MR.JUSTICE RAKESH KUMAR GARG
* * *
Present: Mr. Satish Chaudhary, Advocate for the petitioner.
Mr. S.K. Hooda, Sr. DAG, Haryana for the respondents.
Rakesh Kumar Garg, J.(Oral)
Reply by way of affidavit of Pardeep Kumar, HCS, General
Manager, Haryana Roadways Faridabad, on behalf of respondent No.3
has been filed. Along with this reply, speaking order dated 15.4.2009
(Annexure R-1) has been attached.
In view of the aforesaid fact, learned counsel for the petitioner
does not wish to press this petition. However, learned counsel seeks
liberty to seek an appropriate remedy in accordance with law to challenge
the aforesaid order, if any grouse is left over.
With the aforesaid liberty, this petition is dismissed as not
pressed.
Rule discharged.
July 17, 2009 (RAKESH KUMAR GARG) ps JUDGE