High Court Punjab-Haryana High Court

Sushila Devi Jain vs Sh. Anurag Rastogi on 24 August, 2009

Punjab-Haryana High Court
Sushila Devi Jain vs Sh. Anurag Rastogi on 24 August, 2009
IN THE HIGH COURT OF PUNJAB AND HARYANA AT CHANDIGARH

                                     COCP No.894 of 2009
                                     Date of decision: 24.8.2009


Sushila Devi Jain                                 ......Petitioner(s)

                               Versus


Sh. Anurag Rastogi, IAS                           ......Respondent(s)

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

* * *

Present: Mr. C.M. Chopra, Advocate for the petitioner.

Mr. Ashok Jindal, Additional Advocate General, Haryana.

Rakesh Kumar Garg, J.(Oral)

Reply on behalf of the respondent has been filed in Court

today and the same is taken on record.

Learned counsel for the petitioner states that in compliance of

the order passed by this Court, the retiral benefits of the petitioner have

been released and therefore, he does not wish to press this petition.

Dismissed as not pressed.

Rule discharged.




August 24, 2009                           (RAKESH KUMAR GARG)
ps                                                JUDGE