IN THE HIGH COURT OF PUNJAB AND HARYANA AT CHANDIGARH
COCP No.732 of 2009 (O&M)
Date of decision: 11.12.2009
Amarjit Singh ......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.28877-CII of 2009
Application is allowed subject to all just exceptions.
COCP No.732 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