High Court Punjab-Haryana High Court

Usha Rani & Ors vs Pankaj Mittal on 15 July, 2009

Punjab-Haryana High Court
Usha Rani & Ors vs Pankaj Mittal on 15 July, 2009
 IN THE HIGH COURT OF PUNJAB AND HARYANA AT CHANDIGARH

                                        COCP No.1481 of 2008
                                        Date of Decision:15.07.2009
Usha Rani & Ors.

                                                   ...petitioners

                    Versus

Pankaj Mittal

                                                   .....respondent

CORAM:          HON'BLE MR.JUSTICE RAKESH KUMAR GARG

Present:        Mr.R.K.Malik, Sr.Advocate with
                Mr.Vikas Malik, Advocate
                for the petitioners

          Mr.Balram Gupta, Sr.Advocate with
          Ms.Anamika Negi, Advocate
          for the respondent
                ****

RAKESH KUMAR GARG J.

In reply to the show cause notice issued by this Court, the

respondent has filed written statement by way of an affidavit of Dr.Pankaj

Mittal, Vice-Chancellor,BPS Mahila University, Khanpur Kalan, District

Sonipat, wherein the respondent has taken a stand that in compliance of

the orders passed by this Court in COCP No.550 of 2007, the respondent

has considered the representation of the petitioners by passing an order

dated 08.07.2009 which has been placed on record as Annexure R-2.

In view of this stand taken by the respondent, I am not

inclined to proceed further in the present contempt petition. However, it will

be open to the petitioners to seek any appropriate remedy available to

them in accordance with law to challenge the aforesaid order passed by

the respondent.

Rule discharged.

(RAKESH KUMAR GARG)
JUDGE
15.07.2009
neenu