High Court Punjab-Haryana High Court

Inderjit Singh Bajwa vs Sh. Kumar Rahul on 27 August, 2009

Punjab-Haryana High Court
Inderjit Singh Bajwa vs Sh. Kumar Rahul on 27 August, 2009
C.M. No.17732-CII of 2009 in                      -1-
COCP No.727 of 2008

      IN THE HIGH COURT OF PUNJAB AND HARYANA
                   AT CHANDIGARH.


                               C.M. No.17732-CII of 2009 in
                               COCP No.727 of 2008
                               Date of Decision: 27.08.2009


Inderjit Singh Bajwa
                                                              ...Petitioner

                                  VERSUS


Sh. Kumar Rahul, IAS and another
                                                             ...Respondents


CORAM: HON'BLE MR. JUSTICE RAKESH KUMAR GARG

Present:     Mr. Pankaj Katia, Advocate
             for Mr. Sanjiv Bansal, Advocate
             for the applicant-petitioner.

             Mr. H. S. Sidhu, Advocate
             for respondent No.1 with Shri Hussan Lal, Secretary,
             P.S.E.B. Patiala.

                    ***

RAKESH KUMAR GARG J. (ORAL)

Affidavit of Sh. Hussan Lal, Secretary, Punjab State Electricity

Board, The Mall, Patiala has been filed in reply to the Civil Misc.

Application No.17732-CII of 2009 wherein it has been submitted that the

delay in releasing the amount in question occurred due to the fact that the

same was received late from respondent No.2 late.

On instructions from Sh. Hussan Lal, Secretary, PSEB, Patiala

learned counsel appearing on behalf of respondent No.1 submits that he has

handed over the Cheque No.412292 dated 26.8.2009 for Rs.2,83,547/- to

learned counsel for the petitioner. Learned counsel for respondent No.1

also states that even the pension of the petitioner has been revised
C.M. No.17732-CII of 2009 in -2-
COCP No.727 of 2008

accordingly.

In view of abovesaid, learned counsel for the applicant does not

want this contempt petition any further.

Accordingly, the civil miscellaneous application is disposed of.

Rule discharged.


                                               ( RAKESH KUMAR GARG )
August 27, 2009                                       JUDGE
ashish