Punjab-Haryana High Court
Ved Parkash Mangla (Retd) vs Shri Ravi Parkash Pruthi And … on 3 December, 2009
IN THE HIGH COURT FOR THE STATES OF PUNJAB AND
HARYANA AT CHANDIGARH
COCP No.1052 of 2005
Date of Order: 3.12.2009
Ved Parkash Mangla (Retd)
...Petitioner
Versus
Shri Ravi Parkash Pruthi and another
....Respondents
CORAM: HON’BLE MR. JUSTICE M.M. KUMAR
HON’BLE MR. JUSTICE JASWANT SINGH
Present: Mr. Rajiv Atma Ram, Sr. Advocate with
Mr. Nikhil K Chopra, Advocate for the petitioner.
1. To be referred to the Reporter or not?
2. Whether the judgment should be reported in the Digest?
M.M. KUMAR,J
No order is required to be passed on this petition in view of the
fact that LPA No.1438 of 2001 has been disposed of.
Disposed of as such.
( M.M. KUMAR )
JUDGE
December 03, 2009 ( JASWANT SINGH )
manoj JUDGE