High Court Punjab-Haryana High Court

Ranjana Sood vs Ganga Sagar Gupta And Others on 9 September, 2009

Punjab-Haryana High Court
Ranjana Sood vs Ganga Sagar Gupta And Others on 9 September, 2009
IN THE HIGH COURT OF PUNJAB AND HARYANA AT CHANDIGARH

                                      COCP No.1456 of 2005 (O&M)
                                      Date of decision: 9.9.2009


Ranjana Sood                                ......Petitioner(s)

                               Versus


Ganga Sagar Gupta and others                ......Respondent(s)

CORAM:- HON’BLE MR.JUSTICE RAKESH KUMAR GARG

* * *

Present: Mr. G.C. Shahpuri, Advocate for the petitioner.

Mr. Ashok Jindal, Additional Advocate General, Haryana for
respondents No.2 and 3.

Mr. Pritam Saini, Advocate for respondent No.4..

Rakesh Kumar Garg, J.(Oral)

CM Nos.21442 & 21443-CII of 2009

Applications are allowed subject to all just exceptions.

COCP No.1456 of 2005

Learned counsel for the petitioner states that since the

petitioner has received his dues, he does not want to press this petition.

Dismissed as not pressed.

Rule discharged.




September 9, 2009                          (RAKESH KUMAR GARG)
ps                                                JUDGE