High Court Punjab-Haryana High Court

Ramesh vs Krishan And Another on 19 August, 2009

Punjab-Haryana High Court
Ramesh vs Krishan And Another on 19 August, 2009
      IN THE HIGH COURT FOR THE STATES OF PUNJAB AND
                 HARYANA AT CHANDIGARH.


                                     C.O.C.P.No.167 of 2009
                                     Date of Decision:-19.8.2009


Ramesh                                                 ...Petitioner

                                     Versus

Krishan and another                                    ...Respondents

CORAM: HON’BLE MR.JUSTICE RAKESH KUMAR GARG

Present: Mr.Harish Bhardwaj, Advocate for the petitioner.

Mr.J.L.Malhotra, Advocate for the respondents.

Rakesh Kumar Garg, J. (Oral):

In view of the reply filed by the respondents, learned

counsel appearing on behalf of the petitioner does not wish to press

this petition.

Dismissed as not pressed.

Rule discharged.

However, the petitioner shall be at liberty to move

necessary application for withdrawal of the amount deposited by the

respondents as mesne profit.

19.8.2009                                      (Rakesh Kumar Garg)
AS                                                     Judge