IN THE HIGH COURT FOR THE STATES OF PUNJAB AND
HARYANA AT CHANDIGARH.
C.O.C.P.No.336 of 2009
Date of Decision:-10.8.2009
O.P.Arora ...Petitioner
Versus
Roshan Lal & others ...Respondents
CORAM: HON’BLE MR.JUSTICE RAKESH KUMAR GARG
Present: Mr.Virender Kumar, Advocate for the petitioner.
Mr.Ashok Jindal, Additional Advocate General, Haryana.
Rakesh Kumar Garg, J. (Oral):
Learned Additional Advocate General, Haryana has
placed on record Memo No.4757-WSS/ES dated 15.7.2009 issued
by the Engineer-in-Chief, Haryana, Public Health Engineering
Department, Panchkula. The same is taken on record.
In view of the aforesaid Memo, learned counsel appearing
on behalf of the petitioner does not wish to press this petition.
Dismissed as not pressed.
Rule discharged.
(Rakesh Kumar Garg)
10.8.2009 Judge
AS