High Court Punjab-Haryana High Court

Ramesh Mahajan Son Of Puran Chand vs Sameer Kumar And Another on 8 September, 2009

Punjab-Haryana High Court
Ramesh Mahajan Son Of Puran Chand vs Sameer Kumar And Another on 8 September, 2009
       In the High Court for the States of Punjab and Haryana at Chandigarh
                                 ...

COCP No. 2110 of 2008(O&M)

Date of decision: September 8, 2009

Ramesh Mahajan son of Puran Chand

..Petitioner

Versus

Sameer Kumar and another
..Respondent

Coram: Hon’ble Mr. Justice Rakesh Kumar Garg

Present: Mr. R.S.Manhas, Advocate
for the petitioner
Mr. M.C.Berry, Addl.A.G.Punjab
for the respondent No.1
Mr. H.S.Sethi, Advocate
for respondent No.2

,,,

Rakesh Kumar Garg, J.(Oral)

Mr. Sameer Kumar, respondent No.1 is present in person.

It is not disputed by learned counsel for the petitioner that

compliance of the orders passed by this court has been made.

In view of the aforesaid fact alone, I am not inclined to proceed

further with this petition.

Rule discharged.



September 8, 2009                               (RAKESH KUMAR GARG)
           nk                                           JUDGE