IN THE HIGH COURT OF PUNJAB AND HARYANA AT CHANDIGARH
COCP No.1508 of 2009 9O&M)
Date of decision: 5.11.2009
Goswami Ganesh Dutt Sanatan
Dharam College, Hariana ......Petitioner(s)
Versus
Ms. Anjali Bhawara, Principal
Secretary to the Govt. of Punjab ......Respondent(s)
CORAM:- HON’BLE MR.JUSTICE RAKESH KUMAR GARG
* * *
Present: Mr. R.K. Dadwal, Advocate for the petitioner.
Mr. M.C. Berry, Additional Advocate General, Punjab.
Rakesh Kumar Garg, J.(Oral)
CM No.19389-CII of 2009
Application is allowed subject to all just exceptions.
COCP No.1508 of 2009
Learned counsel for the petitioner states that grant-in-aid to
the extent of 85% has been released to the petitioner and therefore, he
does not wish to press this petition. However, he be given liberty to make
a representation to the respondents to release the remaining amount of
grant-in-aid.
With the aforesaid liberty, this petition is ordered to dismissed
as not pressed.
November 5, 2009 (RAKESH KUMAR GARG) ps JUDGE