High Court Punjab-Haryana High Court

Tarsem Masih And Others vs Sh. S.K. Sharma on 25 November, 2009

Punjab-Haryana High Court
Tarsem Masih And Others vs Sh. S.K. Sharma on 25 November, 2009
IN THE HIGH COURT OF PUNJAB & HARYANA AT
              CHANDIGARH

                                            COCP No. 1898 of 2009 in
                                            CWP No. 11088 of 2008
                                            Date of Decision: 25.11.2009.

Tarsem Masih and others                                 --Petitioners

                         Versus

Sh. S.K. Sharma                                         --Respondent

CORAM:- HON'BLE MR.JUSTICE PERMOD KOHLI.

Present:-    Mr. P.C. Goyal, Addl. A.G., Punjab.

             ***

PERMOD KOHLI.J (ORAL)

These contempt proceedings have been initiated in respect to

alleged non-compliance of order dated 2.7.2008, whereby a direction was

issued to respondent no.2 to decide the legal notice in accordance with law

within a period of six months from the date of receipt of certified copy of

the order.

Mr. Goyal has filed affidavit of Director, Local Govt.

Department, Punjab annexing thereto copy of order dated 20.11.2009

whereby the legal notice served by the petitioner stands decided.

In view of the above circumstances, nothing survives in this

petition. Proceedings dropped.

(PERMOD KOHLI)
JUDGE
25.11.2009
lucky