High Court Punjab-Haryana High Court

Ex. Dafadar Shishupal Jat Son Of … vs Shri Vijay Singh And Others on 16 July, 2009

Punjab-Haryana High Court
Ex. Dafadar Shishupal Jat Son Of … vs Shri Vijay Singh And Others on 16 July, 2009
      In the High Court for the States of Punjab and Haryana at Chandigarh
                                ...

COCP No. 412 of 2009

Date of decision: July 16,2009

Ex. Dafadar Shishupal Jat son of Shri Ami Lal ..Petitioner.

Versus

Shri Vijay Singh and others
..Respondents

Coram: Hon’ble Mr. Justice Rakesh Kumar Garg

Present: Mr. Surinder Sheoran, Advocate
for the petitioner
Ms. Geeta Singhwal,Advocate
for the respondents

..

Rakesh Kumar Garg,J(Oral)

In reply to the show cause notice, reply has been filed on behalf of

respondent Nos.1 to 3 by way of affidavit purported to be sworn by Major

Mahinder Singh of Senior Record Office/Armed Corps Records submitting

therein that in compliance of the directions issued by this Court, the matter was

under consideration before the competent authority, however, no decision has

been received from the Headquarters of Ministry of Defence (Army).

During the course of hearing, learned counsel appearing on behalf

of the respondents has stated that the competent authority has taken a decision

on 6.7.2009 and sanction has been given to issue necessary corrigendum

Pension Payment Order after revising the Pay and Pension of the petitioner and

release the monetary benefit in compliance of the judgment of this Court vide

Ministry of Defence U.O.No.2576/Fin./Pen. Dated 14.7.2009.

Learned counsel appearing on behalf of the petitioner is satisfied

with the aforesaid statement made by the counsel appearing on behalf of the

respondents and does not wish to press the petition further.

In view thereof, the present petition is dismissed as not pressed.

Rule discharged.

July 16, 2009                                        (RAKESH KUMAR GARG)
           nk                                                JUDGE