Punjab-Haryana High Court
Samar Abbas vs Chander Parkash And Others on 12 August, 2009
IN THE HIGH COURT FOR THE STATES OF PUNJAB AND
HARYANA AT CHANDIGARH.
C.O.C.P.No.876 of 2009
Date of Decision:-12.8.2009
Samar Abbas ...Petitioner
Versus
Chander Parkash and others
...Respondents
CORAM: HON’BLE MR.JUSTICE RAKESH KUMAR GARG
Present: Mr.Sandeep Goyal, Advocate for
Mr.Jagdish Manchanda, Advocate for the petitioner.
Mr.Ashok Jindal, Additional Advocate General, Haryana.
Rakesh Kumar Garg, J. (Oral):
Learned Additional Advocate General, Haryana states
that compliance of the order passed by this Court in CWP No.16769
of 2006 has been made.
In view of the reply filed by the respondents and the stand
taken by their counsel, I am not inclined to proceed further with this
petition.
Rule discharged.
(Rakesh Kumar Garg)
12.8.2009 Judge
AS