IN THE HIGH COURT OF PUNJAB AND HARYANA AT CHANDIGARH
COCP No.1900 of 2008(O&M)
Date of decision: 14.7.2009
Balbir Singh ......Petitioner
Versus
Kuldip Singh Ahlawat .......Respondent
CORAM:- HON’BLE MR.JUSTICE RAKESH KUMAR GARG
* * *
Present: Ms. Abha Rathore, Advocate for the petitioner.
Mr. S.K.Hooda, Sr. DAG, Haryana.
Rakesh Kumar Garg, J.(Oral)
In response to the show cause notice issued by this Court,
reply by way of affidavit of Sh. K.S. Ahlawat, General manager, Haryana
Roadways, Sonipat has been filed.
Along with this reply, order dated 26.6.2009 has been placed
as Annexure R -1 whereby in compliance of the order of this Court dated
21.4.2008 passed in CWP No.2720 of 2007, some benefits have been
granted to the petitioner which have been received by him vide Annexure
R-2.
If any of the grievance of the petitioner is still left out as per
the order Annexure P-1, he may represent to the respondent within one
month from today and if any such representation is filed, the same shall be
decided by the respondent by passing a speaking order within three
months thereafter. In case any further benefit is granted, the same shall be
released to the petitioner within two months from the date of passing of
such order and in case the aforesaid claim of the petitioner is rejected, he
shall be at liberty to challenge the same in accordance with law.
Rule discharged.
July 14, 2009 (RAKESH KUMAR GARG) ps JUDGE