High Court Punjab-Haryana High Court

Sadhu Singh vs R.L.Mehta on 30 July, 2009

Punjab-Haryana High Court
Sadhu Singh vs R.L.Mehta on 30 July, 2009
 IN THE HIGH COURT OF PUNJAB AND HARYANA AT CHANDIGARH

                                        COCP No.2009 of 2008(O & M)
                                        Date of Decision:30.07.2009

Sadhu Singh

                                                 .... petitioner

                     Versus

R.L.Mehta, DC, Barnala

                                                 .....respondent

CORAM:         HON'BLE MR.JUSTICE RAKESH KUMAR GARG

Present:      Ms.Shally Jain,Advocate
              for the petitioner

              Mr.M.C.Berry, Additional Advocate General, Punjab
              for the respondent

                     ****

RAKESH KUMAR GARG J.(ORAL):

It is not in dispute that directions issued by this Court in

CWP No.16658 of 2008 and CWP No.18726 of 2008 have been complied

with.

In view thereof, I am not inclined to proceed further in this

contempt petition.

Rule discharged.

(RAKESH KUMAR GARG)
JUDGE
30.07.2009
neenu