C.O.C.P. No.1134 of 2009 -1-
IN THE HIGH COURT OF PUNJAB AND HARYANA
AT CHANDIGARH
C.O.C.P. No.1134 of 2009
Decided on : 25-11-2009
K.S. Gill & another
.... Petitioners
VERSUS
Satish Sanwilka & others.
.... Respondents
CORAM:- HON’BLE MR. JUSTICE RAKESH KUMAR GARG.
Present:- Mr. J.V. Yadav, Advocate,
for the petitioners.
Mr. S.C. Chhabra, Advocate,
for respondent Nos.1 & 2.
Mr. M.C. Berry, Addl. A.G., Punjab,
for respondent No.3.
RAKESH KUMAR GARG, J (Oral).
Sh. M.C. Berry, Addl. A.G., Punjab, on instructions from
Ms. Maninder Dhillon, Deputy Director (Colleges) Punjab,
Chandigarh, states that a financial sanction has been received and
the pending dues, if any, shall be released in favour of the College
within a period of three weeks from today.
Sh. S.C. Chhabra, learned counsel appearing on behalf
of respondent Nos.1 & 2 has filed an affidavit of Dr. Suresh Sharma,
which is taken on record. He has also handed over two cheques
amounting to Rs.67695/- and Rs.71894/- to the learned counsel
appearing on behalf of the petitioners as part payment. Sh. S.C.
C.O.C.P. No.1134 of 2009 -2-
Chhabra, further states that the remaining dues of the petitioners
shall be paid immediately on receipt of the grant-in-aid from
respondent No.3.
In view of the fair stand taken by learned counsel for the
respondents, this petition is disposed of. However, in case the
statements made by learned counsel for the respondents are not
honoured, the petitioners shall be at liberty to revive the present
contempt petition.
25th November, 2009. (RAKESH KUMAR GARG)
Monika JUDGE