IN THE HIGH COURT OF PUNJAB AND HARYANA AT CHANDIGARH
COCP No.657 of 2009
Date of decision: 13.7.2009
Satyvir Singh ......Petitioner
Versus
Rajan Gupta and others .......Respondents
CORAM:- HON’BLE MR.JUSTICE RAKESH KUMAR GARG
* * *
Present: None for the petitioner.
Mr. S.K. Hooda, Sr. DAG, Haryana for the respondents.
Rakesh Kumar Garg, J.(Oral)
In the present contempt petition, the petitioner has alleged that
in spite of the order passed by this Court in CWP No.17749 of 2005, the
respondents are effecting recovery from the petitioner.
In the short reply filed on behalf of Rupender Singh Nandal,
Principal, Govt. Senior Secondary School, Chhara, Jhajjar, it has been
mentioned that in compliance of the order passed by this Court, no
recovery has been effected from the petitioner. It has been further
submitted that the balance amount of gratuity amounting to Rs.1,18,245/-
and commutation of pension amounting to Rs.1,22,382/- has been paid to
the petitioner which has been duly received by him vide Annexure R-1.
In view of the above, I am not inclined to proceed further in
the matter.
Rule discharged.
July 13, 2009 (RAKESH KUMAR GARG) ps JUDGE