IN THE HIGH COURT OF PUNJAB AND HARYANA AT CHANDIGARH
COCP No.1155 of 2009(O&M)
Date of decision: 27.8.2009
Baba Zorawar Singh Fateh
Singh Khalsa Girls College,
Morinda ......Petitioner(s)
Versus
Sh. S.C. Aggarwal, IAS ......Respondent(s)
CORAM:- HON’BLE MR.JUSTICE RAKESH KUMAR GARG
* * *
Present: Mr. Gopal Mahajan, Advocate for the petitioner.
Mr. M.C. Berry, Additional Advocate General, Punjab.
Rakesh Kumar Garg, J.(Oral)
CM No.14975-CII of 2009
Application is allowed subject to all just exceptions.
COCP No.1155 of 2009
In response to the show cause notice issued by this Court,
short affidavit on behalf of respondent No.2 has been filed wherein it has
been submitted that in compliance of the order dated 3.2.2009 passed by
this Court, sanction has been issued by the Govt. for payment of
Rs.61,79,292/- to the petitioner-College as grant-in-aid and the bills have
already been submitted to the Treasury Office on 24.8.2009.
Mr. M.C. Berry, Additional Advocate General, Punjab on
instructions from Ms. Gursharan Kaur, Sr. Assistant, DPI (Colleges)
Punjab, Chandigarh states that the payment to the petitioner-College shall
be released at the most within three weeks from today.
In view of the aforesaid, learned counsel for the petitioner does
not wish to press this petition.
Dismissed as not pressed.
Rule discharged.
August 27, 2009 (RAKESH KUMAR GARG) ps JUDGE