High Court Punjab-Haryana High Court

Shri Niranjan Singh vs Pardeep Kumar on 23 November, 2009

Punjab-Haryana High Court
Shri Niranjan Singh vs Pardeep Kumar on 23 November, 2009
     IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                  CHANDIGARH

                                  COCP NO. 2084 OF 2009
                                  DECIDED ON : 23.11.2009

Shri Niranjan Singh
                                            ...Petitioner
           versus

Pardeep Kumar
                                            ...Respondent


CORAM : HON'BLE MR. JUSTICE RAKESH KUMAR GARG


Present : Mr. H. S. Baath, Advocate,
          for the petitioner.


RAKESH KUMAR GARG, J. (ORAL)

The grievance of the petitioner before this Court is

that despite the directions dated 06.08.2009, the respondents

have failed to re-instate the petitioner.

I have heard learned counsel for the petitioner.

Without going into the merits of the averments made

in this petition, I deem it appropriate to direct the respondents to

comply with the judgment dated 06.08.2009 passed in C.W.P No.

17463 of 1999, within three months from the receipt of certified

copy of this order.

The petitioner is also directed to send a copy of the

judgment dated 06.08.2009 passed in the aforesaid writ petition.

Disposed of.




NOVEMBER 23, 2009                 (RAKESH KUMAR GARG)
shalini                                   JUDGE