In the High Court for the States of Punjab and Haryana at Chandigarh
...
COCP No. 1860 of 2008
Date of decision: August 12, 2009
Makhan Singh son of Hardit Singh
..Petitioner
Versus
S.M.S. Rizwi and another
..Respondents
Coram: Hon’ble Mr. Justice Rakesh Kumar Garg
Present: Mr. A.K.Chopra, Sr. Advocate
with Mr. N.D.Kalra, Advocate
for the petitioner.
Mr. Veer Bhan Singla, Advocate
for the respondents
,,,
Rakesh Kumar Garg,J(Oral)
Mr. Vir Bhan Singla, Advocate appearing on behalf of the
respondents states that the payment of the monetary benefits to the petitioner
has been made and therefore, the judgment of this Court dated 30.5.2008
passed in CWP No. 10819 of 1997 stands complied with.
However, learned counsel appearing on behalf of the petitioner has
disputed the aforesaid contention of the learned counsel appearing on behalf of
the respondents and stated that all the consequential benefits flowing from
reinstatement, such as promotion etc. have not been granted to the petitioner so
far.
Be that as it may, I am not inclined to proceed further in this
contempt petition.
The petitioner may represent in accordance with law to the
respondents for his remaining grievances.
Disposed of
Rule discharged.
August 12, 2009 (RAKESH KUMAR GARG)
nk JUDGE