High Court Punjab-Haryana High Court

Rajinder Kumar Gupta And Others vs N.S.Kang on 26 August, 2009

Punjab-Haryana High Court
Rajinder Kumar Gupta And Others vs N.S.Kang on 26 August, 2009
      In the High Court for the States of Punjab and Haryana at Chandigarh
                                ...

COCP No. 302 of 2009

Date of decision: August 26, 2009

Rajinder Kumar Gupta and others

..Petitioners

Versus

N.S.Kang, Financial Commissioner
..Respondent

Coram: Hon’ble Mr. Justice Rakesh Kumar Garg

Present: None for the petitioners
Mr. M.C.Berry, Addl.A.G.Punjab
for the respondent

,,,

Rakesh Kumar Garg, J(Oral)

In response to the show cause notice issued by this court, reply by

way of an affidavit of Shri N.S. Kang, IAS, Financial Commissioner,

Development-cum-Secretary, Agriculture, Punjab, Chandigarh has been filed

wherein, it has been submitted that in compliance of the orders passed by this

court, a speaking order Annexure R-1 has been passed granting necessary relief

to all the petitioners except Shri Sukhwinder Singh Kahlon who is junior to all the

petitioners in CWP No.13493 of 2004.

In view of the aforesaid reply filed, I am not inclined to proceed

further with the contempt petition.

Rule discharged.

However, the petitioners are at liberty to challenge the order

Annexure R-1 in accordance with law.


August 26, 2009                                (RAKESH KUMAR GARG)
            nk                                         JUDGE