IN THE HIGH COURT FOR THE STATES OF PUNJAB AND
HARYANA AT CHANDIGARH
COCP No.1552 of 2009 (O&M)
Date of decision: October 6, 2009.
Dasmesh Khalsa College, Muktsar
...Petitioner(s)
v.
KBS Sidhu & Ors.
...Respondent(s)
CORAM:HON’BLE MR. JUSTICE RAKESH KUMAR GARG
Present: Shri Sameer Sachdeva, Advocate, for the petitioner.
Shri M.C. Berry, Additional Advocate General, Punjab,
for the respondents.
Rakesh Kumar Garg, J. (Oral):
No reply has been filed.
Shri M.C. Berry, Additional Advocate General, Punjab, on
instructions from Shri Gurdeep Singh Bajwa, Assistant Director, O/o DPI
(Colleges), Punjab, Chandigarh, states that the bill for payment of the
admitted claim of the petitioner has been sent to the Treasury for making
payment to the petitioner and the same shall be paid to the petitioner within
one month from today.
In view of the aforesaid stand taken by learned counsel for the
respondent, I am not inclined to proceed further in this petition.
Rule discharged.
However, the respondents shall bound by the aforesaid
assurance given before the Court.
October 6, 2009. [ Rakesh Kumar Garg ] kadyan Judge