High Court Punjab-Haryana High Court

Surinder Singh vs Smt. Harcharanjit Kaur Brar & Anr on 5 September, 2009

Punjab-Haryana High Court
Surinder Singh vs Smt. Harcharanjit Kaur Brar & Anr on 5 September, 2009
IN THE HIGH COURT OF PUNJAB AND HARYANA AT CHANDIGARH

                                        COCP No.163 of 2009
                                        Date of decision: 5.9.2009

Surinder Singh                                      ......Petitioner(s)
                                 Versus

Smt. Harcharanjit Kaur Brar & anr.                  ......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)

The grievance of the petitioner in this case is that despite the

directions dated 16.11.2007 issued by this Court, the respondents have

failed to take a final decision on the claim of the petitioner raised through

his legal notice dated 28.1.2004 and release him the consequential

benefits, if he is found entitled to.

In response to the show cause notice issued by this Court, Mr.

S.S. Sahu, Assistant Advocate General, Punjab, on instructions from Mr.

Bachittar Singh, Senior Assistant in the Office of DPI (S.E.), Punjab

Chandigarh, states that promotion order of the petitioner has already been

issued vide order dated 2.9.2009 granting notional promotion to him w.e.f.

15.7.1997 and also for granting him the due benefits. Learned State

counsel has further stated that necessary sanction for release of the

benefits has been received and the payment shall be made within three

weeks from today.

This satisfies the learned counsel for the petitioner.

In view of the aforesaid, I am not inclined to proceed further in

this contempt petition.

Rule discharged.

September 5, 2009                           (RAKESH KUMAR GARG)
ps                                                 JUDGE