High Court Punjab-Haryana High Court

Makhan Singh Son Of Hardit Singh vs S.M.S. Rizwi And Another on 12 August, 2009

Punjab-Haryana High Court
Makhan Singh Son Of Hardit Singh vs S.M.S. Rizwi And Another on 12 August, 2009
       In the High Court for the States of Punjab and Haryana at Chandigarh
                                 ...

COCP No. 1860 of 2008

Date of decision: August 12, 2009

Makhan Singh son of Hardit Singh
..Petitioner

Versus

S.M.S. Rizwi and another

..Respondents

Coram: Hon’ble Mr. Justice Rakesh Kumar Garg

Present: Mr. A.K.Chopra, Sr. Advocate
with Mr. N.D.Kalra, Advocate
for the petitioner.

Mr. Veer Bhan Singla, Advocate
for the respondents

,,,

Rakesh Kumar Garg,J(Oral)

Mr. Vir Bhan Singla, Advocate appearing on behalf of the

respondents states that the payment of the monetary benefits to the petitioner

has been made and therefore, the judgment of this Court dated 30.5.2008

passed in CWP No. 10819 of 1997 stands complied with.

However, learned counsel appearing on behalf of the petitioner has

disputed the aforesaid contention of the learned counsel appearing on behalf of

the respondents and stated that all the consequential benefits flowing from

reinstatement, such as promotion etc. have not been granted to the petitioner so

far.

Be that as it may, I am not inclined to proceed further in this

contempt petition.

The petitioner may represent in accordance with law to the

respondents for his remaining grievances.

Disposed of

Rule discharged.


August 12, 2009                                 (RAKESH KUMAR GARG)
            nk                                          JUDGE