High Court Punjab-Haryana High Court

Dr. Sandeep Kakkar vs Shri A.R.Talwar on 13 October, 2009

Punjab-Haryana High Court
Dr. Sandeep Kakkar vs Shri A.R.Talwar on 13 October, 2009
        IN THE HIGH COURT OF PUNJAB AND HARYANA
                     AT CHANDIGARH

                          COCP No. 1033 of 2009
                          Decided on : 13-10-2009

Dr. Sandeep Kakkar
                                                    ....Petitioner
                   VERSUS

Shri A.R.Talwar, Principal Secretary, Health and Family Welfare, Punjab
and others
                                               ....Respondents

CORAM:- HON’BLE MR. JUSTICE RAKESH KUMAR GARG

Present:- Mr. Pankaj Chauhan, Advocate
for Mr. Sarbjit Singh, Advocate for the petitioner.

Mr. M.C.Berry, Addl. Advocate General, Punjab.

RAKESH KUMAR GARG, J

The grievance of the petitioner before this Court was that

despite the directions dated 4.2.2009 passed by this Court in CWP No.1765

of 2009 the respondents have failed to take a decision on his representation.

In response to the aforesaid show cause notice, reply by way of

affidavit of Sh. Satish Chandra, IAS, Secretary to Govt. of Punjab,

Department of Health & Family Welfare, Punjab, Chandigarh has been filed

wherein it has been submitted that in compliance with the orders passed by

this Court speaking order dated 13.7.2009 has been passed in the case of the

petitioner and his claim has been rejected.

In view of the aforesaid stand taken by the respondents, I am

not inclined to proceed further. Rule discharged.

However, petitioner shall be at liberty to challenge the

aforesaid order Annexure R-1 in accordance with law.

October 13, 2009                               (Rakesh Kumar Garg)
rekha                                                 Judge