High Court Punjab-Haryana High Court

Saristi Pal vs Harcharanjit Kaur Brar on 29 October, 2009

Punjab-Haryana High Court
Saristi Pal vs Harcharanjit Kaur Brar on 29 October, 2009
IN THE HIGH COURT OF PUNJAB AND HARYANA AT CHANDIGARH

                                       COCP No.1584 of 2009
                                       Date of decision: 29.10.2009


Saristi Pal                                         ......Petitioner(s)

                                 Versus

Harcharanjit Kaur Brar                              ......Respondent(s)

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

* * *

Present: Mr. G.S. Bal, Advocate for the petitioner.

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

Rakesh Kumar Garg, J.(Oral)

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

appearing on behalf of the respondents has placed on record order dated

28.10.2009 passed in compliance of the order of this Court,

In view of the aforesaid order passed by the respondents,

learned counsel for the petitioner does not wish to press this petition.

Rule discharged.




October 29, 2009                            (RAKESH KUMAR GARG)
ps                                                 JUDGE