High Court Punjab-Haryana High Court

Desh Raj And Others vs Mahesh Sharma on 22 July, 2009

Punjab-Haryana High Court
Desh Raj And Others vs Mahesh Sharma on 22 July, 2009
      In the High Court for the States of Punjab and Haryana at Chandigarh
                                ...

COCP No. 2003 of 2008

Date of decision: July 22,2009

Desh Raj and others
..Petitioners.

Versus

Mahesh Sharma, Engineer-in-Chief, PWD B&R Haryana

..Respondent.

Coram: Hon’ble Mr. Justice Rakesh Kumar Garg

Present: Mr.Manoj Kumar, Advocate
for the petitioner
Mr. S.K.Hooda, Sr.DAG,Haryana
for respondent

Rakesh Kumar Garg,J(Oral)

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

been filed by way of an affidavit of Shri Mahesh Kumar, Engineer-in-Chief,

Haryana PWD (B&R) Branch, Sector 19-B, Madhya Marg, Chandigarh. Along

with this affidavit, a speaking order dated 10.4.2009 (Annexure R-3) has been

placed on record which has be3en passed in compliance of the directions

passed by this Court vide judgment dated 27.9.2007 in CWP No.15105 of 2007.

In view of the aforesaid factual position, I am not inclined to

proceed further in this contempt petition.

Rule discharged.

However, the petitioner is at liberty to seek appropriate remedy, if

any available, to him in accordance with law against the aforesaid order

Annexure R-3.


July 22, 2009                                        (RAKESH KUMAR GARG)
           nk                                                JUDGE