In the High Court for the States of Punjab and Haryana at Chandigarh
...
COCP No. 964 of 2003
Date of decision: August 20, 2009
Smt. Sheela Holkar
..Petitioner
Versus
Parminder Singh and another
..Respondents
Coram: Hon’ble Mr. Justice Rakesh Kumar Garg
Present: None
,,,
Rakesh Kumar Garg, J(Oral)
This contempt petition was admitted to hearing along with
C.R.No.4940 of 2000 vide order dated 29.7.2003.
As per office report, the aforesaid Civil Revision has already been
dismissed by this court vide order dated 2.12.2003. It seems that in view of the
aforesaid fact, the petitioner is not interested in pursuing this petition.
Dismissed.
Rule discharged.
August 20, 2009 (RAKESH KUMAR GARG)
nk JUDGE