IN THE HIGH COURT OF PUNJAB AND HARYANA AT CHANDIGARH
COCP No.1183 of 2009 (O&M)
Date of decision: 11.9.2009
Yog Raj Parmar ......Petitioner(s)
Versus
Sh. Anil Kumar Sondhi & ors. ......Respondent(s)
CORAM:- HON’BLE MR.JUSTICE RAKESH KUMAR GARG
* * *
Present: Mr. R.K. Arora, Advocate for the petitioner.
Mr. S.S. Sahu, Assistant Advocate General, Punjab.
Rakesh Kumar Garg, J.(Oral)
CM No.15378-CII of 2009
Application is allowed subject to all just exceptions.
COCP No.1183 of 2009
In response to the show cause notice issued by this Court,
reply has been filed.
Along with this aforesaid reply, the respondents have attached
the order dated 20.8.2009 as Annexure R-1 in compliance of the order
passed by this Court wherein it has been submitted that no recovery shall
be made from the petitioner as mentioned in Annexure P-8.
In view of the aforesaid reply filed by the respondents, I am not
inclined to proceed further in this petition.
Rule discharged.
However, the petitioner shall be at liberty to challenge the
aforesaid order in accordance with law.
September 11, 2009 (RAKESH KUMAR GARG) ps JUDGE