High Court Punjab-Haryana High Court

Vikram Singh Negi vs Vijay Singh & Anr on 15 September, 2009

Punjab-Haryana High Court
Vikram Singh Negi vs Vijay Singh & Anr on 15 September, 2009
      IN THE HIGH COURT FOR THE STATES OF PUNJAB AND
                  HARYANA AT CHANDIGARH


                                       COCP No.1514 of 2008 (O&M)
                                       Date of decision: September 15, 2009.


Vikram Singh Negi
                                                         ...Petitioner(s)

            v.

Vijay Singh & Anr.

                                                         ...Respondent(s)


CORAM:HON'BLE MR. JUSTICE RAKESH KUMAR GARG


Present:    None for the petitioner.

                                 ORDER

Rakesh Kumar Garg, J. (Oral):

Lt. Col. B.R. Bhargava, CRO, Records the Rajput, Fatehgarh

(UP) and Major G.R. Sharma, SRO, BEG Records, Roorkie are present.

Col. H.K. Mittra, Headquarter, Western Command, AJAG is

also present in court on behalf of the respondents. He has filed an affidavit

submitting therein the reasons for non-appearance of the said Officer before

this Court on 12.8.2009. The aforesaid Officer has tendered unqualified

apology for not being present.

In view of the apology tendered by the respondents and the fact

that the orders dated 31.3.2009 passed by this Court stand complied with, I

am not inclined to proceed further against the respondents.

Rule discharged.



September 15, 2009.                         [ Rakesh Kumar Garg ]
kadyan                                                    Judge