IN THE HIGH COURT OF PUNJAB AND HARYANA
AT CHANDIGARH
COCP No.2009 of 2009.
Date of decision:- 16.11.2009.
Harnandan Singh Bains and another
...Petitioners
Versus
Sukhwinder Singh
...Respondent
CORAM: HON’BLE MR. JUSTICE RAKESH KUMAR GARG
Present:- Mr. Kapil Kakkar, Advocate
for the petitioners.
Mr. M.C. Berry, Addl.A.G. Punjab.
RAKESH KUMAR GARG J.
Mr. G.S. Grewal, Principal Secretary, Education, Punjab and Mr. R.L.
Mehta, Director Public Instructions (Secondary Education), Punjab, Chandigarh
are present in the Court.
2. In response to show cause notice, issued by this Court, short
affidavit of Sh. R.L. Mehta, Director Public Instructions (Secondary Education),
Pubjab, Chandigarh has been filed, wherein it has been submitted that in
compliance of the orders dated 11.12.2008 and 13.07.2009 passed by this Court
in CWP No.20800 of 2008 and COCP No.1231 of 2009 respectively a speaking
order dated 12.11.2009 (Annexure R-1) has been passed accepting the claim of
the petitioners. Mr. M.C. Berry, Addl.A.G. Punjab appears on behalf of
respondents and on instructions from Mr. G.S. Grewal, Principal Secretary of
Department of Education, Punjab, Chandigarh states that consequential benefits
to all the petitioners shall be paid within four weeks from today.
3. In view of the reply filed by the respondent and assurance given by
COCP No.2009 of 2009 -2-
Mr. Berry, I am not inclined to proceed further with the petition.
4. Rule discharged.
November 16, 2009 ( Rakesh Kumar Garg ) vj Judge