High Court Punjab-Haryana High Court

Dasmesh Khalsa College vs Kbs Sidhu & Ors on 6 October, 2009

Punjab-Haryana High Court
Dasmesh Khalsa College vs Kbs Sidhu & Ors on 6 October, 2009
      IN THE HIGH COURT FOR THE STATES OF PUNJAB AND
                  HARYANA AT CHANDIGARH


                                        COCP No.1552 of 2009 (O&M)
                                        Date of decision: October 6, 2009.


Dasmesh Khalsa College, Muktsar
                                                          ...Petitioner(s)

             v.

KBS Sidhu & Ors.

                                                          ...Respondent(s)

CORAM:HON’BLE MR. JUSTICE RAKESH KUMAR GARG

Present: Shri Sameer Sachdeva, Advocate, for the petitioner.

Shri M.C. Berry, Additional Advocate General, Punjab,
for the respondents.

Rakesh Kumar Garg, J. (Oral):

No reply has been filed.

Shri M.C. Berry, Additional Advocate General, Punjab, on
instructions from Shri Gurdeep Singh Bajwa, Assistant Director, O/o DPI
(Colleges), Punjab, Chandigarh, states that the bill for payment of the
admitted claim of the petitioner has been sent to the Treasury for making
payment to the petitioner and the same shall be paid to the petitioner within
one month from today.

In view of the aforesaid stand taken by learned counsel for the
respondent, I am not inclined to proceed further in this petition.

Rule discharged.

However, the respondents shall bound by the aforesaid
assurance given before the Court.


October 6, 2009.                               [ Rakesh Kumar Garg ]
kadyan                                                      Judge