High Court Punjab-Haryana High Court

Brij Lal Wadhwa vs M.S.Jagat And Another on 30 July, 2009

Punjab-Haryana High Court
Brij Lal Wadhwa vs M.S.Jagat And Another on 30 July, 2009
       In the High Court for the States of Punjab and Haryana at Chandigarh
                                 ...

COCP No. 241 of 2009

Date of decision: July 30, 2009

Brij Lal Wadhwa ..Petitioner.

Versus

M.S.Jagat and another
..Respondents

Coram: Hon’ble Mr. Justice Rakesh Kumar Garg

Present: Mr. R.S.Longia, Advocate
for the petitioner
Mr. S.K.Hooda, Sr. DAG,Haryana
for the respondent No.1.

Mr. S.S.Chauhan, Advocate
for respondent No.2.

..

Rakesh Kumar Garg,J(Oral)

In reply to the show cause notice issued by this court, the

respondents have filed reply. Along with the reply, they have also placed on

record Annexure R-1( No Due Certificate) given by the petitioner.

A perusal of Annexure R-1 shows that the petitioner has received a

sum of Rs.38680/- towards leave encashment, Rs. 79777/- as gratuity and Rs.

198313/- as arrears of salary.

In view of the aforesaid reply filed, I am not inclined to proceed

further with this contempt petition.

Rule discharged.



July 30, 2009                                        (RAKESH KUMAR GARG)
           nk                                                JUDGE