In the High Court for the States of Punjab and Haryana at Chandigarh
...
COCP No. 120 of 2009
Date of decision: September 1, 2009
Nasib Sahu wife of Sher Singh
..Petitioner
Versus
Anurag Rastogi, IAS,Director, School Education, Haryana
Respondent
Coram: Hon’ble Mr. Justice Rakesh Kumar Garg
Present: Mr. Ravi Verma, Advocate
for the petitioner
Mr. G.S.Wasu, DAG, Haryana
for the respondent.
,,,
Rakesh Kumar Garg, J.)Oral)
In response to the show cause notice issued by this court, affidavit
of Shri A.K. Yadav, Commissioner & Director General School Education,
Haryana, Chandigarh has been filed wherein it has been submitted that District
Education Officer, Bhiwani has now re-fixed the pay of the petitioner as per the
direction of this court and the revised Pension Payment Order has been issued
by the Accountant General, Haryana on 28.8.2009. It has been further submitted
therein that arrears of pension on account of notional fixation of the pay are to be
paid by the Treasury Officer, Bhiwani to whom a copy of the revised Pension
Payment Order has been sent and the District Education Officer, Bhiwani has
been directed to ensure the compliance regarding release of arrears.
Mr. Basu, on instructions from Shri Des Raj, Assistant in the office
of Commissioner and Director General School Education, Haryana, Chandigarh
states that the aforesaid arrears will be paid to the petitioner within three weeks
from today.
In view of the aforesaid stand taken by the respondent, learned
counsel for the petitioner does not press this petition.
Dismissed as not pressed.
Rule discharged.
September 1, 2009 (RAKESH KUMAR GARG)
nk JUDGE