High Court Punjab-Haryana High Court

Khurshid Ahmed vs Shri R.S. Dalal on 18 November, 2009

Punjab-Haryana High Court
Khurshid Ahmed vs Shri R.S. Dalal on 18 November, 2009
IN THE HIGH COURT OF PUNJAB AND HARYANA AT CHANDIGARH

                                       COCP No.2061 of 2009(O&M)
                                       Date of decision: 18.11.2009


Khurshid Ahmed                                     ......Petitioner(s)

                                Versus

Shri R.S. Dalal, IPS & others                      ......Respondent(s)

CORAM:- HON’BLE MR.JUSTICE RAKESH KUMAR GARG

* * *

Present: Dr. S.K. Redhu, Advocate for the petitioner.

Rakesh Kumar Garg, J.(Oral)

CM No.27141-CII of 2009

Application is allowed subject to all just exceptions.

COCP No.2061 of 2009

The grievance of the petitioner before this Court is that despite

the directions dated 4.8.2009, the respondents have not considered the

claim of the petitioner till date. It has been further averred in this petition

that the aforesaid order was passed in the presence of the learned counsel

for the respondents and the petitioner has also served the contempt notice

upon the respondents in this regard.

I have heard learned counsel for the petitioner.

Without going into the merits of the averments made in this

petition, I deem it appropriate at this stage to direct the respondents to

comply with the directions dated 4.8.2009 passed in CWP No.6500 of 2009

within two months from the date of receipt of certified copy of this order.

Disposed of.

Rule discharged.




November 18, 2009                           (RAKESH KUMAR GARG)
ps                                                  JUDGE