IN THE HIGH COURT FOR THE STATES OF PUNJAB AND
HARYANA AT CHANDIGARH
COCP No.2038 of 2009 (O&M)
Date of decision: December 7, 2009.
Kamlesh
...Petitioner(s)
v.
Shamsher Singh Dalal
...Respondent(s)
CORAM:HON’BLE MR. JUSTICE RAKESH KUMAR GARG
Present: Shri Sudhir Nar, Advocate, for
Shri J.S. Maanipur, Advocate, for the petitioner.
Shri A.S. Tewatia, Advocate the respondent.
Rakesh Kumar Garg, J. (Oral):
The respondent is present in court.
Reply by way of short affidavit of Shamsher Singh Dalal, HCS,
Additional Deputy Commissioner, Mewat-Nuh has been filed wherein it has
been submitted that in compliance of the order dated 5.11.2008 passed in
CWP No.18891 of 2008, the respondent has passed a speaking order in the
case of the petitioner vide Annexure R-1 setting aside the order dated
20.11.2008 and remanding the case back to the Programme Officer, ICDS
Cell, Mewat for deciding the same afresh after giving full opportunity to the
petitioner within a period of three months.
In view of the aforesaid order, this court is not inclined to
proceed further in this petition.
Rule discharged.
December 7, 2009. [ Rakesh Kumar Garg ] kadyan Judge