COCP No.894 of 2008 -: 1 :-
IN THE HIGH COURT FOR THE STATES OF PUNJAB AND
HARYANA AT CHANDIGARH
COCP No.894 of 2008 (O&M)
Date of decision: September 11, 2009.
Gopal Dass & Ors.
...Petitioner(s)
v.
D.S. Bains & Ors.
...Respondent(s)
CORAM:HON'BLE MR. JUSTICE RAKESH KUMAR GARG
Present: Shri B.S. Mittal , Advocate, for the petitioners.
Shri S.S. Sahu, Additional Advocate General, Punjab,
for respondents No.1 & 2 with
Shri D.S. Bains, Principal Secretary, Local Govt., Punjab.
Shri Rupinder Khosla, Advocate, for respondent No.3
with Bhupinder Singh Sra, Executive Officer, Municipal
Council, Maur.
ORDER
Rakesh Kumar Garg, J. (Oral):
Shri D.S. Bains, Principal Secretary to Govt. of Punjab,
Department of Local Bodies is present in court and has explained that
necessary steps are being taken to improve the financial health of the
Municipal Councils in the State of Punjab. According to Shri Bains, in the
present case, 30 employees have been declared surplus and remedial
measures (i.e., either to transfer them out or to terminate their services in
accordance with law) are being taken.
A short affidavit of Shri Bhupinder Singh Sra, Executive
COCP No.894 of 2008 -: 2 :-
Officer of Municipal Council, Maur has also been filed in the court, which
is taken on record.
Shri Rupinder Khosla, learned counsel, on instructions from
Bhupinder Singh Sra – respondent No.3, states that upto date salary of the
petitioners has been paid and even statutory payment to their provident fund
and pension contributory fund accounts have been updated.
Learned counsel appearing on behalf of respondent No.3 has
also assured that the individual details of the petitioners with regard to
salary, provident fund and pension contributory funds shall be supplied to
them within a week from today.
In view of the aforesaid categoric statement, I am not inclined
to proceed further in this petition.
Rule discharged.
However, if the aforesaid assertion made by counsel for
respondent No.3, on instructions from the Executive Officer, is found to be
false, the petitioners may file an application for revival of the contempt
petition.
Disposed of.
September 11, 2009. [ Rakesh Kumar Garg ] kadyan Judge