IN THE HIGH COURT OF PUNJAB AND HARYANA AT CHANDIGARH
COCP No.1312 of 2009 (O&M)
Date of decision: 21.10.2009
Smt. Rajwanti ......Petitioner(s)
Versus
General Deepak Kapur ......Respondent(s)
CORAM:- HON’BLE MR.JUSTICE RAKESH KUMAR GARG
* * *
Present: Mr. R.A. Sheoran, Advocate for the petitioner.
Mr. S.K. Sharma, Advocate for the respondent.
Rakesh Kumar Garg, J.(Oral)
CM No.16880-CII of 2009
Application is allowed subject to all just exceptions.
COCP No.1312 of 2009
Mr. S.K. Sharma, Central Govt. counsel appearing on behalf of
the State states that in compliance of the order passed by this Court in
CWP No.12955 of 2007, sanction has been received from the Competent
Authority to make the payment to the petitioner and in pursuance of the
aforesaid sanction, the payment shall be released to the petitioner within
one month from today.
In view of the aforesaid assurance given by the learned
counsel appearing on behalf of the respondent, I am not inclined to
proceed further in this petition.
Rule discharged.
However, if the aforesaid assurance given by the learned
counsel appearing on behalf of the respondent is not honoured, the
petitioner shall be at liberty to revive the present contempt petition.
October 21, 2009 (RAKESH KUMAR GARG) ps JUDGE