High Court Punjab-Haryana High Court

Arshbir Kaur vs K.B.S.Sidhu And Others on 3 August, 2009

Punjab-Haryana High Court
Arshbir Kaur vs K.B.S.Sidhu And Others on 3 August, 2009
       In the High Court for the States of Punjab and Haryana at Chandigarh
                                 ...

COCP No. 1464 of 2007

Date of decision: August 3, 2009

Arshbir Kaur d/o Daljit Singh ..Petitioner.

Versus

K.B.S.Sidhu and others

..Respondents

Coram: Hon’ble Mr. Justice Rakesh Kumar Garg

Present: Mr. R.K. Arora, Advocate
for the petitioner.

Mr. M.C.Berry, Addl.A.G.Punjab
for respondents
..

Rakesh Kumar Garg, J(Oral)

C.M.No. 18029-CII of 2008

C.M. is allowed subject to all just exceptions.

COCP No. 1464 of 2007

Mr. M.C. Berry, learned, Addl. A.G. Punjab appearing on behalf of

the respondents have placed on record an order dated 27.2.2009 in compliance

of the order passed by this Court in CWP No.6055 of 1996 whereby the

petitioner has been granted the benefit of stepping up of her pay from Rs. 680/-

to Rs. 725/-.

In view of the aforesaid order passed by the counsel for the

respondents, learned counsel for the petitioner does not wish to press this

petition.

Dismissed as not pressed.

Rule discharged.




August 3, 2009                                    (RAKESH KUAMR GARG)
            nk                                           JUDGE