High Court Punjab-Haryana High Court

Amrit Lal vs Mr. Suraj Parkash on 11 December, 2009

Punjab-Haryana High Court
Amrit Lal vs Mr. Suraj Parkash on 11 December, 2009
IN THE HIGH COURT OF PUNJAB AND HARYANA AT CHANDIGARH

                                      COCP No.733 of 2009 (O&M)
                                      Date of decision: 11.12.2009


Amrit Lal
                                             ......Petitioner(s)

                                Versus

Mr. Suraj Parkash, Executive
Officer, Municipal Committee,
Kotkapura, Distt. Faridkot                   ......Respondent(s)

CORAM:- HON’BLE MR.JUSTICE RAKESH KUMAR GARG

* * *

Present: Mr. P.S. Khurana, Advocate for the petitioner.

Mr. Rupinder S. Khosla, Advocate for the respondent.

Rakesh Kumar Garg, J.(Oral)

CM No.28878-CII of 2009

Application is allowed subject to all just exceptions.

COCP No.733 of 2009

At the outset, Sh. Rupinder Khosla, learned counsel appearing

on behalf of the respondent, on instructions from Sh. Vinod Mehta,

Executive Officer Municipal Committee, Kotkapura, who is present in

Court, states that para no.1 of the affidavit dated 5.12.2009 be deleted.

Ordered accordingly.

In view of the affidavit dated 5.12.2009 filed on behalf of the

respondent wherein it has been submitted that as per the order dated

30.1.2009, the petitioner has been reinstated with continuity of service but

without back wages, I am not inclined to proceed further in this petition.

Rule discharged.




December 11, 2009                           (RAKESH KUMAR GARG)
ps                                                  JUDGE