High Court Punjab-Haryana High Court

Shakuntla Devi Wife Of Zile Singh vs Shri Rajan Gupta Ias And Others on 24 July, 2009

Punjab-Haryana High Court
Shakuntla Devi Wife Of Zile Singh vs Shri Rajan Gupta Ias And Others on 24 July, 2009
COCP No. 2120 of 2008                         1

      In the High Court for the States of Punjab and Haryana at Chandigarh
                                ...

COCP No. 2120 of 2008

Date of decision: July 24, 2009

Shakuntla Devi wife of Zile Singh ..Petitioner.


                                    Versus

Shri Rajan Gupta IAS and others                                ..Respondents

Coram:        Hon'ble Mr. Justice Rakesh Kumar Garg

Present:     Mr. R.N. Sharma, Advocate
             for the petitioner
             Mr. S.K. Hooda, Sr. DAG, Haryana
             for the respondents
                   ..

Rakesh Kumar Garg,J(Oral)

The grouse of the petitioner in this contempt petition is that in spite

of the judgment passed by this Court on 10.4.2008 in CWP No.18601 of 2006,

the petitioner had been given pensionary benefits on the basis of reduced pay.

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

been filed by the respondents wherein, it has been mentioned that in compliance

of the judgment of this court, order dated 5.2.2009 (Annexure R-1) has been

passed in the case of the petitioner re-fixing her pay and further vide Annexure

R-2, petitioner has also received arrears of Rs. 1062/-.

However, learned counsel for the petitioner states that the re-

fixation of pay of the petitioner has not been done in accordance with the

aforesaid judgment of this court.

Be that as it may,in view of the written statement filed by the

respondents, I am not inclined to proceed further in the matter.

Rule discharged.

However, the petitioner shall be at liberty to make a representation

to respondent No. 3 within one month from today for re-fixation of her pay by

giving necessary details and if such a representation is filed, respondent No.3

shall dispose of the same in accordance with law by passing a speaking order
COCP No. 2120 of 2008 2

within a period of two months.

It is needless to say that in case any monetary benefit is available

to the petitioner, the said benefit shall be released to the petitioner within one

month thereafter and in case the representation is rejected, the order shall be

communicated to the petitioner and the petitioner shall be at liberty to challenge

the aforesaid order in accordance with law.

July 24, 2009                                        (RAKESH KUMAR GARG)
           nk                                                JUDGE