IN THE HIGH COURT OF PUNJAB AND HARYANA AT CHANDIGARH
COCP No.830 of 2009
Date of decision: 11.8.2009
Kuldip Chand Bhargav ......Petitioner(s)
Versus
Raj Kumar Mahey, Registrar,
Punjab Agricultural University,
Ludhiana ......Respondent(s)
CORAM:- HON’BLE MR.JUSTICE RAKESH KUMAR GARG
* * *
Present: Mr. P.S. Khurana, Advocate for the petitioner.
Mr. HNS Gill, Advocate for the respondent.
Rakesh Kumar Garg, J.(Oral)
It is not in dispute that the respondent has complied with the
order dated 25.11.2008 passed by this Court in CWP No.17987 of 2005.
The respondent has also handed over a cheque for an amount of
Rs.2,84,955/- drawn in the name of the petitioner, to his counsel in the
Court. However, learned counsel appearing on behalf of the respondent
states that the review application filed by the respondent-University is still
pending and the compliance has been made without prejudice to the rights
of the respondent in the review application.
I have heard learned counsel for the parties.
Since the compliance of the order dated 25.11.2008 has been
made by the respondent, I am not inclined to proceed further in this
contempt petition.
Rule discharged.
Needless to say that the parties will be bound by the decision
in the review application.
August 11, 2009 (RAKESH KUMAR GARG) ps JUDGE