High Court Punjab-Haryana High Court

Guru Nanak National College For … vs State Of Punjab And Others on 30 November, 2009

Punjab-Haryana High Court
Guru Nanak National College For … vs State Of Punjab And Others on 30 November, 2009
IN THE HIGH COURT OF PUNJAB & HARYANA AT
              CHANDIGARH

                                             CWP. No. 18315 of 2009
                                             Date of Decision: 30.11.2009.

Guru Nanak National College for Women                    --Petitioner

                         Versus

State of Punjab and others                               --Respondents

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

Present:-    Mr. Sandeep Jain, Advocate for the petitioner.

             ***

PERMOD KOHLI.J (ORAL)

Notice of motion.

Mr. P.C. Goyal, Addl. A.G., Punjab has been asked to accept

notice on behalf of the respondents-State.

Mr. Goyal submits that the petitioner-institution can be released

grant-in-aid subject to completion of the formalities and rendition of

accounts as per the norms laid down by the Govt. in this regard.

The petitioner-institution shall complete the norms and all

requisite formalities within a period of one month from today. On

completion of such formalities, respondent-State shall release grant-in-aid

within a period of three months.

Petition disposed of.

(PERMOD KOHLI)
JUDGE
30.11.2009
lucky