IN THE HIGH COURT OF PUNJAB AND HARYANA
AT CHANDIGARH
C.O.C.P. No. 762 of 1992
Date of Decision : March 5, 2009
Nathu Ram
....Petitioner
Versus
Ashok Batra and others
.....Respondents
CORAM : HON'BLE MR. JUSTICE T.P.S. MANN
Present : None for the petitioner.
Mr. Narender Yadav, Advocate for
Mr. A.R.Takkar, Advocate
for respondents No.1 to 4.
Mr. S.S.Sahu, Asstt. Advocate General, Punjab,
for respondents No. 5 to 7.
T.P.S. MANN, J. (Oral)
The present petition had been filed by the petitioner through
Mr.P.S.Patwalia, Advocate, who was lateron elevated to the Bench.
Accordingly, on the last date of hearing, notice was issued to the petitioner
for today so as to enable him to make arrangement for his represntation in the
petition.
As per the office report, notice issued to the petitioner has been
received back unserved with the report of incomplete address.
The address of the petitioner has not been supplied by any one
else other than his counsel, who had filed the contempt petition in the year
C.O.C.P. No. 762 of 1992 -2-
1992. Moreover, learned counsel for respondents No.1 to 4 states that after
the admission of the contempt petition, the matter had been amicably sorted
out between the parties.
In view of the above, the present petition has been rendered
infructuous and is, accordingly, disposed of.
( T.P.S. MANN )
March 5, 2009 JUDGE
ajay-1