In the High Court for the States of Punjab and Haryana at Chandigarh
...
COCP No. 1556 of 2008(O&M)
Date of decision: July 28, 2009
Jainarayan Jakhar ..Petitioner.
Versus
Vijay Singh and another
..Respondents
Coram: Hon’ble Mr. Justice Rakesh Kumar Garg
Present: Mr. Vivek Khatri, Advocate
for the petitioner
Ms. Sangeeta Dubey,Advocate
for the respondents
..
Rakesh Kumar Garg,J(Oral)
C.M.No. 19041-CII of 2008
C.M.is allowed as prayed.
COCP No. 1556 of 2008
In reply to the show cause notice issued by this Court, reply on
behalf of the respondents has been filed, wherein it has been mentioned that the
necessary sanction has been issued granting revised pension to the petitioner
in compliance of the judgment dated 14.1.2008 passed by this Court in CWP
No.15400 of 2006 (Annexure R-1).
In view of the aforesaid stand taken by the respondents, I am not
inclined to proceed further in this case.
Rule discharged.
However, the petitioner shall be at liberty to seek his appropriate
remedy against any of his grievance if left.
July 28, 2009 (RAKESH KUMAR GARG)
nk JUDGE