In the High Court for the States of Punjab and Haryana at Chandigarh
...
COCP No. 574 of 2009
Date of decision: July 3,2009
Gurdev Singh and others ..Petitioners.
Versus
Shri Balwant Singh,IAS and another
..Respondents
Coram: Hon’ble Mr.Justice Rakesh Kumar Garg
Present: Ms. Maninder, Advocate
for the Petitioner
Mr. Rajesh Garg, Addl. A.G.Punjab
for the respondents.
..
R.K.Garg,J(Oral).
In this petition, the petitioners have alleged the non-compliance of a
judgment of this Court dated 15.9.2008 passed in CWP No. 13428 of 2007
(Annexure P-1). A perusal of the aforesaid judgment would show that the same
was passed on the basis of a judgment in CWP Nop.15554 of 2007.
It is not in dispute that in SLP No.25856 of 2008, wherein judgment
of this Court passed in CWP No.15554 of 2007 has been challenged, the
Hon’ble Supreme Court of India has stayed the contempt proceedings.
In view of the aforesaid facts, I find no reason to continue with the
present proceedings at this stage. However, the petitioner is at liberty to seek an
appropriate remedy including the filing of fresh contempt petition after the
disposal of the aforesaid SLP by the Hon’ble Supreme Court of India or in case
the aforesaid order staying the contempt proceedings is vacated/altered.
Rule discharged.
July 3, 2009 (RAKESH KUMAR GARG)
nk JUDGE