High Court Punjab-Haryana High Court

Kanwaljit Kaur vs A.R.Talwar And Another on 7 August, 2009

Punjab-Haryana High Court
Kanwaljit Kaur vs A.R.Talwar And Another on 7 August, 2009
    IN THE HIGH COURT FOR THE STATES OF PUNJAB AND
                HARYANA AT CHANDIGARH.

                                            C.O.C.P.No.1161 of 2009
                                            Date of Decision:-7.8.2009


Kanwaljit Kaur                                           ...Petitioner

                                Versus

A.R.Talwar and another                                  ...Respondents

CORAM: HON’BLE MR.JUSTICE RAKESH KUMAR GARG

Present: Ms.Anu Chatrath, Advocate for the petitioner.

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

Rakesh Kumar Garg, J. (Oral):

In response to the show cause notice issued by this

Court, short reply by way of affidavit of S.P.S.Sohal, Director Health

and Family Welfare, Punjab, Chandigarh has been filed wherein it

has been submitted that in compliance with the order dated

19.11.2008 passed by this Court, the payment of Rs.82,463/- on

account of arrears of increment for the period 21.8.2001 to 30.6.2009

has been made to the petitioner vide cheque No.834011 dated

30.7.2009.

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

further with this petition.

Rule discharged.

However, the petitioner shall be at liberty to seek

redressal of his remaining grievance, if any, in accordance with law.




                                                (Rakesh Kumar Garg)
7.8.2009                                                 Judge
AS