IN THE HIGH COURT OF PUNJAB AND HARYANA AT CHANDIGARH
COCP No.2025 of 2008
Date of Decision:23.07.2009
Pawan Kumar
....petitioner
Versus
Sadhu Singh Randhawa & anr.
.....respondents
CORAM: HON'BLE MR.JUSTICE RAKESH KUMAR GARG
Present: Mr.Sanjeev Sharma,Advocate
for the petitioner
Mr.M.C.Berry, Additional Advocate General, Punjab
for the respondents
****
RAKESH KUMAR GARG J.
In reply to the show cause notice issued by this Court, reply
by way of affidavit of Sh.Sukhwinder Singh, District Education Officer(EE),
Amritsar, has been filed, wherein it has been stated that the orders of this
Court have been complied with by passing a speaking order dated
15.07.2009 attached as Annexure R-1 with the aforesaid reply.
In view thereof, this Court is not inclined to proceed further
in the present contempt petition.
Rule discharged.
However, the petitioner shall be at liberty to seek
appropriate remedy in accordance with law against Annexure R-1.
(RAKESH KUMAR GARG)
JUDGE
23.07.2009
neenu