High Court Punjab-Haryana High Court

Daya Ram & Ors vs Harcharanjit Kaur Brar & Ors on 15 July, 2009

Punjab-Haryana High Court
Daya Ram & Ors vs Harcharanjit Kaur Brar & Ors on 15 July, 2009
 IN THE HIGH COURT OF PUNJAB AND HARYANA AT CHANDIGARH

                                         COCP No.2164 of 2008
                                         Date of Decision:15.07.2009
Daya Ram & Ors.

                                                   ...petitioners

                     Versus

Harcharanjit Kaur Brar & Ors

                                                   .....respondents

CORAM:         HON'BLE MR.JUSTICE RAKESH KUMAR GARG
Present:       Mr.R.K.Arora, Advocate
               for the petitioners

          Mr.Rajesh Garg, Additional Advocate General, Punjab
          for the respondents
                ****

RAKESH KUMAR GARG J.

In response to the show cause notice, respondent No.4 has

filed reply, wherein Annexure R-1 has been placed on record vide which

the respondents have replied to the notice of Demand for Justice issued by

the petitioners. In the aforesaid reply, it has been stated that as per Punjab

Government letter No.10/7/88-FPI/8014 dated 30.08.1988, the Border

House Area Allowance is admissible only to those employees who were

posted in Border Area on or before 30.08.1988 and in view of these

instructions whosoever was entitled to this allowance has been granted the

same and the claim of others who were not falling within this cut-off date

has been rejected.

In view of the aforesaid stand taken by the respondents, I

am not inclined to proceed further in this contempt petition.

Rule discharged.

However, the petitioners shall be at liberty to challenge

Annexure R-1 in accordance with the law.

(RAKESH KUMAR GARG)
JUDGE
15.07.2009
neenu