IN THE HIGH COURT OF PUNJAB AND HARYANA AT CHANDIGARH
COCP No.802 of 2009 (O&M)
Date of decision: 1.9.2009
Joga Singh ......Petitioner(s)
Versus
Husan Lal and others ......Respondent(s)
CORAM:- HON’BLE MR.JUSTICE RAKESH KUMAR GARG
* * *
Present: Mr. Hirdey Pal Singh, Advocate for the petitioner.
Mr. U.S. Dhaliwal, Advocate for the respondents.
Rakesh Kumar Garg, J.(Oral)
CM No.9887-CII of 2009
Application is allowed subject to all just exceptions.
COCP No.802 of 2009
Learned counsel appearing on behalf of the respondents has
stated that in compliance of the order passed by this Court, speaking order
dated 16.12.2008 was passed by the respondents and moreover, whatever
was due according to them, has been paid to the petitioner and thus, the
order passed by this Court has been fully complied with.
However, learned counsel for the petitioner disputes the
aforesaid stand taken by the learned counsel for the respondents and
submits that according to him, the full payment has not been made.
Be that as it may, admittedly, in compliance of the order
passed by this Court, a speaking order has been passed by the
respondents and some of the amount has been paid to him, therefore, I am
not inclined to proceed further in this contempt petition. Even otherwise,
vide judgment dated 21.8.2008, this Court had observed that whatever
dues are found outstanding, shall be paid to the petitioner and if the
petitioner is still aggrieved, he shall be at liberty to seek his remedy in
COCP No.802 of 2009 (O&M) -2-
accordance with law. Thus, the petitioner shall be at liberty to seek any
other appropriate remedy in accordance with law for the alleged balance of
dues.
Rule discharged.
September 1, 2009 (RAKESH KUMAR GARG) ps JUDGE