Punjab-Haryana High Court
Ex.Rect.Kapoor Singh Sandhu vs Vijay Singh on 14 July, 2009
 IN THE HIGH COURT OF PUNJAB AND HARYANA AT CHANDIGARH
                                           COCP No.168 of 2009
                                           Date of Decision:14.07.2009
Ex.Rect.Kapoor Singh Sandhu
                                                   ....appellant
                    Versus
Vijay Singh
                                                   .....respondent
CORAM:         HON'BLE MR.JUSTICE RAKESH KUMAR GARG
Present:       Mr.R.K.Girdhar,Advocate for
               Mr.K.S.Sivia, Advocate
               for the petitioner
               Ms.Geeta Singhwal, Central Government Counsel
                    ****
RAKESH KUMAR GARG J.
Counsel for the respondent states that in compliance of the
directions issued by this Court, necessary sanction for grant of service
element of disability pension of the petitioner has been issued.
In view of the aforesaid statement made by counsel for the
respondent, the petition is not pressed.
Rule discharged.
 (RAKESH KUMAR GARG)
JUDGE
14.07.2009
neenu