IN THE HIGH COURT OF PUNJAB AND HARYANA AT CHANDIGARH
COCP No.2061 of 2009(O&M)
Date of decision: 18.11.2009
Khurshid Ahmed ......Petitioner(s)
Versus
Shri R.S. Dalal, IPS & others ......Respondent(s)
CORAM:- HON’BLE MR.JUSTICE RAKESH KUMAR GARG
* * *
Present: Dr. S.K. Redhu, Advocate for the petitioner.
Rakesh Kumar Garg, J.(Oral)
CM No.27141-CII of 2009
Application is allowed subject to all just exceptions.
COCP No.2061 of 2009
The grievance of the petitioner before this Court is that despite
the directions dated 4.8.2009, the respondents have not considered the
claim of the petitioner till date. It has been further averred in this petition
that the aforesaid order was passed in the presence of the learned counsel
for the respondents and the petitioner has also served the contempt notice
upon the respondents in this regard.
I have heard learned counsel for the petitioner.
Without going into the merits of the averments made in this
petition, I deem it appropriate at this stage to direct the respondents to
comply with the directions dated 4.8.2009 passed in CWP No.6500 of 2009
within two months from the date of receipt of certified copy of this order.
Disposed of.
Rule discharged.
November 18, 2009 (RAKESH KUMAR GARG) ps JUDGE