High Court Punjab-Haryana High Court

Gss Dgs Khalsa College vs Kbs Sidhu on 26 November, 2009

Punjab-Haryana High Court
Gss Dgs Khalsa College vs Kbs Sidhu on 26 November, 2009
IN THE HIGH COURT OF PUNJAB AND HARYANA AT CHANDIGARH

                                      COCP No.1779 of 2009(O&M)
                                      Date of decision: 26.11.2009


GSS DGS Khalsa College                             ......Petitioner(s)

                               Versus

KBS Sidhu, IAS and others                          ......Respondent(s)

CORAM:- HON’BLE MR.JUSTICE RAKESH KUMAR GARG

* * *

Present: Mr. Sameer Sachdeva, Advocate for the petitioner.

Mr. S.S. Sahu, Assistant Advocate General, Punjab.

Rakesh Kumar Garg, J.(Oral)

CM No.23451-CII of 2009

Application is allowed subject to all just exceptions.

COCP No.1779 of 2009

Mr. S.S. Sahu, Assistant Advocate General, Punjab, on

instructions from Sh. Sohan Lal, DPI (Colleges ), Punjab, Chandigarh,

states that the amount of admitted grant-in-aid to the petitioner has been

released.

However, this fact is disputed by the learned counsel for the

petitioner. According to him, the full amount has not been received.

Since the substantial amount of grant-in-aid has been

admittedly released, this Court is not inclined to proceed further in this

petition.

Rule discharged.

However, the petitioner shall be at liberty to seek any other

appropriate remedy in accordance with law for recovery of remaining

amount, if any.




November 26, 2009                           (RAKESH KUMAR GARG)
ps                                                  JUDGE