IN THE HIGH COURT OF PUNJAB AND HARYANA AT CHANDIGARH
COCP No.2088 of 2009
Date of decision: 25.11.2009
Shri Guru Granth Sahib Dera
& another ......Petitioner(s)
Versus
Ranbir Singh Khatra & others ......Respondent(s)
CORAM:- HON’BLE MR.JUSTICE RAKESH KUMAR GARG
* * *
Present: Ms. J.K. Gurna, Advocate for the petitioners.
Rakesh Kumar Garg, J.(Oral)
CM No.27622-CII of 2009
Application is allowed subject to all just exceptions.
COCP No.2088 of 2009
The grievance of the petitioners before this Court is that
despite the directions dated 29.7.2009 issued to respondents No.1 and 2
they have failed to grant any help to the petitioners and no action has been
taken by them on the repeated representations/complaints made by the
petitioners and thus, they are guilty of disobeying the order dated
29.7.2009 passed by this Court.
I have perused the petition. There is no averment with regard
to the fact that respondents No.1 and 2 are in the knowledge of the order
dated 29.7.2009 passed by this Court.
Faced with this situation, learned counsel for the petitioners
wishes to withdraw this petition with liberty to file a fresh petition on the
same cause of action with better particulars.
With the aforesaid liberty, this petition is ordered to be
dismissed as withdrawn.
November 25, 2009 (RAKESH KUMAR GARG) ps JUDGE