Punjab-Haryana High Court
Raj Bahadur Pal vs Shri Deepak Singh on 12 November, 2009
IN THE HIGH COURT OF PUNJAB AND HARYANA AT CHANDIGARH
COCP No.1252 of 2006
Date of decision: 12.11.2009
Raj Bahadur Pal ......Petitioner(s)
Versus
Shri Deepak Singh, Managing
Director ......Respondent(s)
CORAM:- HON’BLE MR.JUSTICE RAKESH KUMAR GARG
* * *
Present: Mr. Namit Kumar, Advocate for the petitioner.
Mr. V.K. Sachdeva, Advocate for the respondent.
Rakesh Kumar Garg, J.(Oral)
Respondent is present in Court.
Counsel for the petitioner states that the entire payment of
arrears upto 31.10.2009 has been made to the petitioner.
In view of the aforesaid fact, I am not inclined to proceed
further in this petition.
Rule discharged.
November 12, 2009 (RAKESH KUMAR GARG) ps JUDGE