High Court Punjab-Haryana High Court

Krishna Devi Widow Of Kapoor Singh vs Anurag Rastogi on 24 August, 2009

Punjab-Haryana High Court
Krishna Devi Widow Of Kapoor Singh vs Anurag Rastogi on 24 August, 2009
      In the High Court for the States of Punjab and Haryana at Chandigarh
                                ...

COCP No. 1969 of 2008

Date of decision: August 24, 2009

Krishna Devi widow of Kapoor Singh
..Petitioner

Versus

Anurag Rastogi, IAS
..Respondent

Coram: Hon’ble Mr. Justice Rakesh Kumar Garg

Present: Mr. Anurag Goel, Advocate
for the petitioner
Mr. Ashok Jindal, Addl.A.G.Haryana
for the respondent

,,,

Rakesh Kumar Garg, J(Oral)

In response to the show cause notice issued by this court, reply by

way of sort affidavit of Shri Rajinder Parshad Sangwan, District Elementary

Education Officer, Bhiwani has been filed, wherein it has been submitted that in

compliance of the orders passed by this court, the family pension to the

petitioner has been released vide Annexure R-1.The learned counsel appearing

on behalf of the respondent further states that even the payment has been made

in pursuance to the order Annexure R-1.

In view of the aforesaid stand taken by the respondent, I am not

inclined to proceed further with this contempt petition.

Rule discharged.

However, the petitioner may challenge the order Annexure R-1 in

accordance with law.


August 24, 2009                                 (RAKESH KUMAR GARG)
            nk                                          JUDGE