High Court Punjab-Haryana High Court

Ishwar Chander vs State Of Punjab And Others on 1 August, 2008

Punjab-Haryana High Court
Ishwar Chander vs State Of Punjab And Others on 1 August, 2008
IN THE HIGH COURT OF PUNJAB & HARYANA, CHANDIGARH

                                     CWP No.16174 of 2007
                                     Date of Decision: August 01,2008


Ishwar Chander                                            ...........Petitioner

                         Versus

State of Punjab and others                             ..........Respondents


Coram:        Hon'ble Mr.Justice M.M.Kumar
              Hon'ble Mrs. Justice Sabina

Present:    Mr.R.S.Bajaj, Advocate for the petitioner
            Mr.P.C.Goyal,Senior Deputy Advocate General,Punjab
                               * * *

M.M.Kumar, J.

Learned State counsel has placed on record a copy of the

order dated 11.4.2008 passed by the Accountant General (A&E)

Punjab,Chandigarh authorizing release of family pension to the petitioner

at the rate of Rs. 1863/- per month. The order is taken on record as mark

`A’.

In view of the above, the writ petition has been rendered

infructuous and is disposed of.

( M.M.Kumar )
Judge

( Sabina )
Judge
August 01, 2008
arya