High Court Punjab-Haryana High Court

Baba Zorawar Singh Fateh vs Sh. S.C. Aggarwal on 27 August, 2009

Punjab-Haryana High Court
Baba Zorawar Singh Fateh vs Sh. S.C. Aggarwal on 27 August, 2009
IN THE HIGH COURT OF PUNJAB AND HARYANA AT CHANDIGARH

                                       COCP No.1155 of 2009(O&M)
                                       Date of decision: 27.8.2009

Baba Zorawar Singh Fateh
Singh Khalsa Girls College,
Morinda                                             ......Petitioner(s)
                                   Versus

Sh. S.C. Aggarwal, IAS                              ......Respondent(s)

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

Present: Mr. Gopal Mahajan, Advocate for the petitioner.

Mr. M.C. Berry, Additional Advocate General, Punjab.

Rakesh Kumar Garg, J.(Oral)

CM No.14975-CII of 2009

Application is allowed subject to all just exceptions.

COCP No.1155 of 2009

In response to the show cause notice issued by this Court,

short affidavit on behalf of respondent No.2 has been filed wherein it has

been submitted that in compliance of the order dated 3.2.2009 passed by

this Court, sanction has been issued by the Govt. for payment of

Rs.61,79,292/- to the petitioner-College as grant-in-aid and the bills have

already been submitted to the Treasury Office on 24.8.2009.

Mr. M.C. Berry, Additional Advocate General, Punjab on

instructions from Ms. Gursharan Kaur, Sr. Assistant, DPI (Colleges)

Punjab, Chandigarh states that the payment to the petitioner-College shall

be released at the most within three weeks from today.

In view of the aforesaid, learned counsel for the petitioner does

not wish to press this petition.

Dismissed as not pressed.

Rule discharged.

August 27, 2009                             (RAKESH KUMAR GARG)
ps                                                  JUDGE