High Court Punjab-Haryana High Court

Brig. M.S. Kalra (Retd.) vs Union Of India And Others on 13 August, 2009

Punjab-Haryana High Court
Brig. M.S. Kalra (Retd.) vs Union Of India And Others on 13 August, 2009
IN THE HIGH COURT OF PUNJAB & HARYANA AT
              CHANDIGARH


                                            CWP. No. 12279 of 2009
                                            Date of Decision: 13.8.2009.

Brig. M.S. Kalra (Retd.)                                 --Petitioner

                           Versus

Union of India and others                                --Respondents


CORAM:- HON'BLE MR.JUSTICE PERMOD KOHLI.

Present:-   Mr. Navdeep Singh, Advocate for the petitioner.

            ***

PERMOD KOHLI.J (ORAL)

Notice of motion.

Ms. Renu Bala Sharma, Central Govt. standing counsel, who is

present in the Court accepts notice on behalf of the Assistant Solicitor

General for respondents.

It is admitted by learned counsel for the parties that the issue

involved in the present petition is squarely covered by a judgement of this

Court passed in CWP No. 5688 of 2008 decided on 28.5.2009.

In view of the above position, the petitioner is also entitled to

the similar relief. The arrears of the petitioner would be restricted to three

years preceding the filing of the writ petition. This petition is accordingly

disposed of in terms of the aforesaid judgement.

(PERMOD KOHLI)
JUDGE
13.8.2009
lucky