Punjab-Haryana High Court
S.K.Garg vs Vijender Kumar on 12 August, 2009
IN THE HIGH COURT FOR THE STATES OF PUNJAB AND
HARYANA AT CHANDIGARH.
C.O.C.P.No.1048 of 2009
Date of Decision:-12.8.2009
S.K.Garg, XEN ...Petitioner
Versus
Vijender Kumar, IAS and others
...Respondents
CORAM: HON’BLE MR.JUSTICE RAKESH KUMAR GARG
Present: Mr.Anil Rathee, Advocate for the petitioner.
Mr.Sudhir Kumar, Advocate for Mr.Narender Hooda,
Advocate for respondent Nos.1 to 3.
Rakesh Kumar Garg, J. (Oral):
Admittedly, the order passed by this Court in CWP
No.3637 of 2009 has been complied with.
Thus, I am not inclined to proceed further with this
petition.
Rule discharged.
(Rakesh Kumar Garg)
12.8.2009 Judge
AS