Punjab-Haryana High Court
Rishabh Agro Industries And … vs Sh. S.S. Channi And Others on 28 July, 2009
IN THE HIGH COURT OF PUNJAB AND HARYANA AT CHANDIGARH
COCP No.692 of 2009
Date of decision: 28.7.2009
Rishabh Agro Industries and others ......Petitioner(s)
Versus
Sh. S.S. Channi and others ......Respondent(s)
CORAM:- HON’BLE MR.JUSTICE RAKESH KUMAR GARG
* * *
Present: Mr. J.S. Brar, Advocate for the petitioners.
Mr. M.C. Berry, Additional Advocate General, Punjab.
Rakesh Kumar Garg, J.(Oral)
Reply on behalf of respondent No.1 has been filed in Court
today which is taken on record.
Learned counsel for the petitioners states that directions dated
16.12.2008 of this Court have been complied with and he does not wish to
press this petition.
Dismissed as not pressed.
Rule discharged.
July 28, 2009 (RAKESH KUMAR GARG) ps JUDGE