High Court Punjab-Haryana High Court

Satpal vs Sh. Vijendera Kumar on 13 July, 2009

Punjab-Haryana High Court
Satpal vs Sh. Vijendera Kumar on 13 July, 2009
IN THE HIGH COURT OF PUNJAB AND HARYANA AT CHANDIGARH

                                     COCP No.106 of 2009
                                     Date of decision: 13.7.2009

Satpal                                           ......Petitioner

                               Versus

Sh. Vijendera Kumar, Managing
Director and others                              .......Respondents

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

* * *

Present: Mr. Balkar Singh, Advocate for the petitioner.

Mr. Narender Hooda, Advocate for the respondents.

Rakesh Kumar Garg, J.(Oral)

In view of the written statement filed by the respondents,

learned counsel for the petitioner wishes to withdraw the contempt petition

with liberty to the petitioner to challenge the order dated 23.11.2006 in

accordance with law.

With the aforesaid liberty, the present contempt petition is

dismissed as withdrawn.

Rule discharged.




July 13, 2009                            (RAKESH KUMAR GARG)
ps                                               JUDGE