High Court Punjab-Haryana High Court

Anoop Singh Son Of Sucha Singh vs Shri Suresh Kumar on 7 October, 2009

Punjab-Haryana High Court
Anoop Singh Son Of Sucha Singh vs Shri Suresh Kumar on 7 October, 2009
       In the High Court for the States of Punjab and Haryana at Chandigarh
                                 ...

COCP No. 1666 of 2009(O&M)

Date of decision: October 7, 2009

Anoop Singh son of Sucha Singh .. Petitioner

Versus

Shri Suresh Kumar,IAS and others

..Respondents

Coram: Hon’ble Mr. Justice Rakesh Kumar Garg

Present: Mr. R.K.Girdhar, Advocate
for the petitioner
Mr.M.C.Berry, Addl. A.G. Punjab
for the respondents.

..

Rakesh Kumar Garg,J(Oral)

Mr. M.C. Berry, Addl. A.G. Punjab appearing on behalf of the

respondent has handed over a cheque bearing No. B-957822 dated 6.10.2009

amounting to Rs. 2465261-00 in favour of the petitioner as upto date admitted

claim of the petitioner. The aforesaid cheque has been accepted by the counsel

for the petitioner and he wishes not to press this petition.

Rule discharged

However, the petitioner shall be at liberty to recover the remaining

balance amount, if any, in accordance with law.




October 7, 2009                                  (RAKESH KUMAR GARG)
            nk                                          JUDGE