IN THE HIGH COURT OF PUNJAB AND HARYANA AT CHANDIGARH
COCP No.1272 of 2009
Date of decision: 3.9.2009
SDP College for Women ......Petitioner(s)
Versus
D.S. Grewal, IAS & others ......Respondent(s)
CORAM:- HON’BLE MR.JUSTICE RAKESH KUMAR GARG
* * *
Present: Mr. Sameer Sachdeva, Advocate for the petitioner.
Mr. M.C. Berry, Additional Advocate General, Punjab.
Rakesh Kumar Garg, J.(Oral)
In response to the show cause notice issued by this Court,
short affidavit on behalf of respondent No.3 has been filed wherein it has
been submitted that in compliance of the order dated 9.3.2009 passed by
this Court, sanction has been issued by the Government on 27.8.2009 for
payment of grant-in-aid to the tune of Rs.1,47,99,597/- and the bill has
been submitted to the Treasury on 2.9.2009 for payment.
Mr. M.C. Berry, Additional Advocate General, Punjab, on
instructions from Amarjot Singh, Sr. Assistant in the office of DPI
(Colleges) Punjab, Chandigarh, states that the payment shall be released
to the petitioner-College within four weeks from today.
This satisfies the learned counsel for the petitioner and he
does not wish to press this petition any further.
Dismissed as not pressed.
Rule discharged.
In case the payment to the petitioner is not released as
aforesaid, the petitioner shall be at liberty to revive this contempt petition.
September 3, 2009 (RAKESH KUMAR GARG) ps JUDGE