In the High Court for the States of Punjab and Haryana at Chandigarh
...
COCP No. 1666 of 2009(O&M)
Date of decision: October 7, 2009
Anoop Singh son of Sucha Singh .. Petitioner
Versus
Shri Suresh Kumar,IAS and others
..Respondents
Coram: Hon’ble Mr. Justice Rakesh Kumar Garg
Present: Mr. R.K.Girdhar, Advocate
for the petitioner
Mr.M.C.Berry, Addl. A.G. Punjab
for the respondents.
..
Rakesh Kumar Garg,J(Oral)
Mr. M.C. Berry, Addl. A.G. Punjab appearing on behalf of the
respondent has handed over a cheque bearing No. B-957822 dated 6.10.2009
amounting to Rs. 2465261-00 in favour of the petitioner as upto date admitted
claim of the petitioner. The aforesaid cheque has been accepted by the counsel
for the petitioner and he wishes not to press this petition.
Rule discharged
However, the petitioner shall be at liberty to recover the remaining
balance amount, if any, in accordance with law.
October 7, 2009 (RAKESH KUMAR GARG)
nk JUDGE