IN THE HIGH COURT OF PUNJAB & HARYANA, CHANDIGARH
CWP No.16174 of 2007
Date of Decision: August 01,2008
Ishwar Chander ...........Petitioner
Versus
State of Punjab and others ..........Respondents
Coram: Hon'ble Mr.Justice M.M.Kumar
Hon'ble Mrs. Justice Sabina
Present: Mr.R.S.Bajaj, Advocate for the petitioner
Mr.P.C.Goyal,Senior Deputy Advocate General,Punjab
* * *
M.M.Kumar, J.
Learned State counsel has placed on record a copy of the
order dated 11.4.2008 passed by the Accountant General (A&E)
Punjab,Chandigarh authorizing release of family pension to the petitioner
at the rate of Rs. 1863/- per month. The order is taken on record as mark
`A’.
In view of the above, the writ petition has been rendered
infructuous and is disposed of.
( M.M.Kumar )
Judge
( Sabina )
Judge
August 01, 2008
arya