High Court Punjab-Haryana High Court

Roshan Lal And Others vs Shri K.B.S.Sidhu And Others on 3 July, 2009

Punjab-Haryana High Court
Roshan Lal And Others vs Shri K.B.S.Sidhu And Others on 3 July, 2009
      In the High Court for the States of Punjab and Haryana at Chandigarh
                                ...

COCP No. 271 of 2009

Date of decision: July 3,2009

Roshan Lal and others ..Petitioners.

Versus

Shri K.B.S.Sidhu and others
..Respondents

Coram: Hon’ble Mr.Justice Rakesh Kumar Garg

Present: Mr. Rajesh Dadwal, Advocate
for the Petitioner
Mr. Rajesh Garg, Addl. A.G.Punjab
for the respondents.

..

R.K.Garg,J(Oral).

The present contempt petition has been filed by the petitioners for

non-compliance of the judgment dated 23.8.1994 passed in CWP No. 341 of

1992. In response to the show cause notice, the respondents have filed reply

vide which order Annexure R-1 has been placed on record of the case whereby

the order has been passed in compliance of the judgment of this Court passed in

CWP No.341 of 1992.

Learned counsel for the petitioners states that the petitioners are

also entitled to the interest as per the judgment of this Court which has not been

granted. However, the petitioners be given liberty to raise his claim with regard to

interest in an appropriate forum.

With the aforesaid liberty, the present petition has been rendered

infructuous.

It is needless to say that benefits granted vide Annexure R-1 will

be released by the respondents in a reasonable time.

July 3, 2009                                    (RAKESH KUMAR GARG)
           nk                                           JUDGE