IN THE HIGH COURT OF PUNJAB AND HARYANA AT CHANDIGARH
COCP No.1779 of 2009(O&M)
Date of decision: 26.11.2009
GSS DGS Khalsa College ......Petitioner(s)
Versus
KBS Sidhu, IAS and others ......Respondent(s)
CORAM:- HON’BLE MR.JUSTICE RAKESH KUMAR GARG
* * *
Present: Mr. Sameer Sachdeva, Advocate for the petitioner.
Mr. S.S. Sahu, Assistant Advocate General, Punjab.
Rakesh Kumar Garg, J.(Oral)
CM No.23451-CII of 2009
Application is allowed subject to all just exceptions.
COCP No.1779 of 2009
Mr. S.S. Sahu, Assistant Advocate General, Punjab, on
instructions from Sh. Sohan Lal, DPI (Colleges ), Punjab, Chandigarh,
states that the amount of admitted grant-in-aid to the petitioner has been
released.
However, this fact is disputed by the learned counsel for the
petitioner. According to him, the full amount has not been received.
Since the substantial amount of grant-in-aid has been
admittedly released, this Court is not inclined to proceed further in this
petition.
Rule discharged.
However, the petitioner shall be at liberty to seek any other
appropriate remedy in accordance with law for recovery of remaining
amount, if any.
November 26, 2009 (RAKESH KUMAR GARG) ps JUDGE