IN THE HIGH COURT OF PUNJAB AND HARYANA AT CHANDIGARH
                                      COCP No.880 of 2009 (O&M)
                                      Date of decision: 1.9.2009
Mohammed Owais                                     ......Petitioner(s)
                               Versus
Amardip Mishra and others                          ......Respondent(s)
CORAM:- HON’BLE MR.JUSTICE RAKESH KUMAR GARG
* * *
Present: Mr. R.N. Raina, Advocate for the petitioner.
Mr. Sanjay Tangri, Advocate for respondent No.1.
Mr. Rajiv Sharma, Advocate for respondent No.2.
Ms. Geeta Sharma, Advocate for respondent No.3.
Rakesh Kumar Garg, J.(Oral)
CM No.20610-CII of 2009
Application is allowed subject to all just exceptions. Reply filed
on behalf of respondent No.1 is taken on record.
CM No.20611-CII of 2009
CM is allowed subject to all just exceptions
COCP No.880 of 2009
Respondents are present in Court.
It has been submitted that order passed by this Court has
been complied with and the arrears of pension w.e.f. 1.1.2000 have been
released to the petitioner and the Pension Payment Order has also been
issued.
This satisfies the learned counsel for the petitioner.
In view of the aforesaid, I am not inclined to proceed further in
this contempt petition.
Rule discharged.
COCP No.880 of 2009 (O&M) -2-
However, the petitioner shall be at liberty to represent to the
respondents if any of his grievance is still left.
September 1, 2009 (RAKESH KUMAR GARG) ps JUDGE