IN THE HIGH COURT OF PUNJAB & HARYANA AT
CHANDIGARH
CWP. No. 18315 of 2009
Date of Decision: 30.11.2009.
Guru Nanak National College for Women --Petitioner
Versus
State of Punjab and others --Respondents
CORAM:- HON'BLE MR.JUSTICE PERMOD KOHLI.
Present:- Mr. Sandeep Jain, Advocate for the petitioner.
***
PERMOD KOHLI.J (ORAL)
Notice of motion.
Mr. P.C. Goyal, Addl. A.G., Punjab has been asked to accept
notice on behalf of the respondents-State.
Mr. Goyal submits that the petitioner-institution can be released
grant-in-aid subject to completion of the formalities and rendition of
accounts as per the norms laid down by the Govt. in this regard.
The petitioner-institution shall complete the norms and all
requisite formalities within a period of one month from today. On
completion of such formalities, respondent-State shall release grant-in-aid
within a period of three months.
Petition disposed of.
(PERMOD KOHLI)
JUDGE
30.11.2009
lucky