IN THE HIGH COURT FOR THE STATES OF PUNJAB AND
HARYANA AT CHANDIGARH
COCP No.1426 of 2006 (O&M)
Date of decision: December 10, 2009.
Parmeshwari
...Petitioner(s)
v.
Bhaiya Ram & Ors.
...Respondent(s)
CORAM:HON’BLE MR. JUSTICE RAKESH KUMAR GARG
Present: Shri Ashwani Talwar, Advocate, for the petitioner.
Shri Munish Jolly, Advocate, for the respondents.
Rakesh Kumar Garg, J. (Oral):
The present contempt petition had been filed for the alleged
violation of the order dated 10.1.2006 passed in RSA No.3884 of 2005.
It is not in dispute that vide judgment dated 23.10.2009, the
aforesaid appeal has been disposed of in view of the statements made by
counsel for the parties.
Keeping in view the aforesaid fact, learned counsel for the
petitioner does not wish to press this petition.
Dismissed as not pressed.
Rule discharged.
December 10, 2009. [ Rakesh Kumar Garg ]
kadyan Judge