IN THE HIGH COURT OF PUNJAB AND HARYANA AT CHANDIGARH
COCP No.1813 of 2006 (O&M)
Date of decision: 31.8.2009
Ram Kali Devi ......Petitioner(s)
Versus
A.K. Singh and others ......Respondent(s)
CORAM:- HON’BLE MR.JUSTICE RAKESH KUMAR GARG
* * *
Present: Mr. Jagbir Malik, Advocate for the petitioner.
Mr. Parveen Gupta, Advocate for the respondents.
Rakesh Kumar Garg, J.(Oral)
CM No.19916-CII of 2009
Application is allowed subject to all just exceptions.
CM No.19917-CII of 2009
Vide this application, the applicant-petitioner has prayed that
the present contempt petition which was adjourned sine die with liberty to
the parties to seek revival of the same, after the decision of a Special
Leave Petition, may be fixed for actual hearing. as the aforesaid SLP has
been finally dismissed by the Hon’ble Supreme Court vide judgment dated
30.7.2009, attached as Annexure P-4 with this application.
Learned counsel appearing on behalf of the respondents has
very fairly admitted the aforesaid fact that the SLP filed by the respondent-
Board has been dismissed.
This application is allowed and main petition itself is taken on
record with the consent of the parties.
Learned counsel for the respondents has submitted that they
are bound to comply with the judgment dated 15.9.2006 (attached as
Annexure P-1 with the contempt petition). However, the respondents may
be given some time to do the needful.
COCP No.1813 of 2006 -2-
Let the judgment of this Court dated 15.9.2006 be complied
with by the respondents within two months from today. In case the
respondents fail to comply with the judgment as stated above, the
petitioners shall be at liberty to get this contempt petition revived.
Disposed of.
August 31, 2009 (RAKESH KUMAR GARG) ps JUDGE