High Court Punjab-Haryana High Court

Smt.Bimla Devi vs Sh. Rajan Gupta on 11 September, 2009

Punjab-Haryana High Court
Smt.Bimla Devi vs Sh. Rajan Gupta on 11 September, 2009
IN THE HIGH COURT OF PUNJAB AND HARYANA AT CHANDIGARH

                                       COCP No.423 of 2009
                                       Date of decision: 11.9.2009


Smt.Bimla Devi                                    ......Petitioner(s)

                               Versus


Sh. Rajan Gupta, IAS and others                   ......Respondent(s)

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

* * *

Present: None for the petitioner.

Mr. Ashok Jindal, Additional Advocate General, Haryana.

Rakesh Kumar Garg, J.(Oral)

In view of the reply filed wherein it has been submitted that the

order passed by this Court has been complied with and the petitioner has

been paid a sum of Rs.10,62,152/- on account of her arrears of salary and

Provident Fund etc., I am not inclined to proceed further in this contempt

petition.

Rule discharged.




September 11, 2009                         (RAKESH KUMAR GARG)
ps                                                JUDGE