IN THE HIGH COURT OF PUNJAB AND HARYANA AT CHANDIGARH
COCP No.164 of 2009
Date of decision: 17.9.2009
Satpal Sahi ......Petitioner(s)
Versus
Sh. Ankur Gupta and others ......Respondent(s)
CORAM:- HON’BLE MR.JUSTICE RAKESH KUMAR GARG
* * *
Present: Mr. Karan Bhardwaj, Advocate for the petitioner.
Mr. R.S. Madan, Advocate for the respondents.
Rakesh Kumar Garg, J.(Oral)
Learned counsel appearing on behalf of the respondents
states that the orders (Annexures P-1 to P-3) have been complied with.
Learned counsel for the petitioner does not dispute this fact.
However, he states that he has not been supplied with the calculations of
the amount by the respondents.
Counsel for the respondents has stated that petitioner shall be
sent a copy of the same.
In view of the aforesaid, I am not inclined to proceed further in
this petition.
Rule discharged.
September 17, 2009 (RAKESH KUMAR GARG) ps JUDGE