IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH.
C. W. P. No. 961 of 1990
Date of Decision: 16 - 12 - 2008
Rameshwar Dyal ....Petitioner
v.
The Rewari Central Cooperative Bank Ltd., ....Respondents
Rewari and another
CORAM: HON'BLE MR.JUSTICE KANWALJIT SINGH AHLUWALIA
***
Present: Mr.I.D.Singla, Advocate
for the petitioner.
None for the respondents.
***
KANWALJIT SINGH AHLUWALIA (ORAL)
Since in Civil Writ Petition No.3229 of 1988, the impugned
order passed by the Joint Registrar, Co-operative Socieities, Haryana has
been upheld and it has been held that punishment was just and adequate,
counsel for the petitioner states that present writ petition may be dismissed
as not pressed.
As prayed, dismissed as withdrawn.
( KANWALJIT SINGH AHLUWALIA )
December 16, 2008. JUDGE
RC