High Court Punjab-Haryana High Court

Rattan Lal & Anr vs Shri Kbs Sidhu And Anr on 20 August, 2009

Punjab-Haryana High Court
Rattan Lal & Anr vs Shri Kbs Sidhu And Anr on 20 August, 2009
IN THE HIGH COURT OF PUNJAB AND HARYANA AT CHANDIGARH

                                      COCP No.913 of 2009
                                      Date of decision: 20.8.2009


Rattan Lal & anr.                                 ......Petitioner(s)

                                Versus


Shri KBS Sidhu and anr.                           ......Respondent(s)

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

* * *

Present: Ms. Harmanpreet Kaur, Advocate for Ms. Alka Chatrath,
Advocate for the petitioner.

Mr. M.C. Berry, Additional Advocate General, Punjab.

Rakesh Kumar Garg, J.(Oral)

In response to the show cause notice issued by this Court,

short affidavit of respondent No.2 has been filed wherein it has been

submitted that in compliance of the order dated 6.2.2009 passed in CWP

No.20563 of 2006, the appointment letters (Annexures R-1 and R-2) have

been issued in favour of the petitioners, subject to the outcome of the SLP

filed by the respondents.

In view of the reply filed, counsel for the petitioners does not

wish to press this petition.

Dismissed as not pressed.

Rule discharged.




August 20, 2009                           (RAKESH KUMAR GARG)
ps                                                JUDGE