C.M. No.17732-CII of 2009 in -1-
COCP No.727 of 2008
IN THE HIGH COURT OF PUNJAB AND HARYANA
AT CHANDIGARH.
C.M. No.17732-CII of 2009 in
COCP No.727 of 2008
Date of Decision: 27.08.2009
Inderjit Singh Bajwa
...Petitioner
VERSUS
Sh. Kumar Rahul, IAS and another
...Respondents
CORAM: HON'BLE MR. JUSTICE RAKESH KUMAR GARG
Present: Mr. Pankaj Katia, Advocate
for Mr. Sanjiv Bansal, Advocate
for the applicant-petitioner.
Mr. H. S. Sidhu, Advocate
for respondent No.1 with Shri Hussan Lal, Secretary,
P.S.E.B. Patiala.
***
RAKESH KUMAR GARG J. (ORAL)
Affidavit of Sh. Hussan Lal, Secretary, Punjab State Electricity
Board, The Mall, Patiala has been filed in reply to the Civil Misc.
Application No.17732-CII of 2009 wherein it has been submitted that the
delay in releasing the amount in question occurred due to the fact that the
same was received late from respondent No.2 late.
On instructions from Sh. Hussan Lal, Secretary, PSEB, Patiala
learned counsel appearing on behalf of respondent No.1 submits that he has
handed over the Cheque No.412292 dated 26.8.2009 for Rs.2,83,547/- to
learned counsel for the petitioner. Learned counsel for respondent No.1
also states that even the pension of the petitioner has been revised
C.M. No.17732-CII of 2009 in -2-
COCP No.727 of 2008
accordingly.
In view of abovesaid, learned counsel for the applicant does not
want this contempt petition any further.
Accordingly, the civil miscellaneous application is disposed of.
Rule discharged.
( RAKESH KUMAR GARG )
August 27, 2009 JUDGE
ashish