IN THE HIGH COURT OF PUNJAB AND HARYANA
AT CHANDIGARH
COCP No. 1033 of 2009
Decided on : 13-10-2009
Dr. Sandeep Kakkar
....Petitioner
VERSUS
Shri A.R.Talwar, Principal Secretary, Health and Family Welfare, Punjab
and others
....Respondents
CORAM:- HON’BLE MR. JUSTICE RAKESH KUMAR GARG
Present:- Mr. Pankaj Chauhan, Advocate
for Mr. Sarbjit Singh, Advocate for the petitioner.
Mr. M.C.Berry, Addl. Advocate General, Punjab.
RAKESH KUMAR GARG, J
The grievance of the petitioner before this Court was that
despite the directions dated 4.2.2009 passed by this Court in CWP No.1765
of 2009 the respondents have failed to take a decision on his representation.
In response to the aforesaid show cause notice, reply by way of
affidavit of Sh. Satish Chandra, IAS, Secretary to Govt. of Punjab,
Department of Health & Family Welfare, Punjab, Chandigarh has been filed
wherein it has been submitted that in compliance with the orders passed by
this Court speaking order dated 13.7.2009 has been passed in the case of the
petitioner and his claim has been rejected.
In view of the aforesaid stand taken by the respondents, I am
not inclined to proceed further. Rule discharged.
However, petitioner shall be at liberty to challenge the
aforesaid order Annexure R-1 in accordance with law.
October 13, 2009 (Rakesh Kumar Garg) rekha Judge