IN THE HIGH COURT OF PUNJAB AND HARYANA AT CHANDIGARH
COCP No.2164 of 2008
Date of Decision:15.07.2009
Daya Ram & Ors.
...petitioners
Versus
Harcharanjit Kaur Brar & Ors
.....respondents
CORAM: HON'BLE MR.JUSTICE RAKESH KUMAR GARG
Present: Mr.R.K.Arora, Advocate
for the petitioners
Mr.Rajesh Garg, Additional Advocate General, Punjab
for the respondents
****
RAKESH KUMAR GARG J.
In response to the show cause notice, respondent No.4 has
filed reply, wherein Annexure R-1 has been placed on record vide which
the respondents have replied to the notice of Demand for Justice issued by
the petitioners. In the aforesaid reply, it has been stated that as per Punjab
Government letter No.10/7/88-FPI/8014 dated 30.08.1988, the Border
House Area Allowance is admissible only to those employees who were
posted in Border Area on or before 30.08.1988 and in view of these
instructions whosoever was entitled to this allowance has been granted the
same and the claim of others who were not falling within this cut-off date
has been rejected.
In view of the aforesaid stand taken by the respondents, I
am not inclined to proceed further in this contempt petition.
Rule discharged.
However, the petitioners shall be at liberty to challenge
Annexure R-1 in accordance with the law.
(RAKESH KUMAR GARG)
JUDGE
15.07.2009
neenu