Punjab-Haryana High Court
R.C.Yadav vs Manik Sonawane (Ias) And Another on 13 August, 2009
IN THE HIGH COURT FOR THE STATES OF PUNJAB AND
HARYANA AT CHANDIGARH.
C.O.C.P.No.354 of 2009
Date of Decision:-13.8.2009
R.C.Yadav
...Petitioner
Versus
Manik Sonawane (IAS) and another ...Respondents
CORAM: HON’BLE MR.JUSTICE RAKESH KUMAR GARG
Present: Mr.Kuldeep Singh, Advocate for the petitioner.
Mr.Ashok Jindal, Additional Advocate General, Haryana.
Rakesh Kumar Garg, J. (Oral):
Learned counsel appearing on behalf of the respondent
states that the order passed by this Court in CWP No.4426 of 2006,
has been complied with.
In view of the aforesaid, I am not inclined to proceed
further with this petition.
Rule discharged.
13.8.2009 (Rakesh Kumar Garg) AS Judge