High Court Punjab-Haryana High Court

Mohammed Owais vs Amardip Mishra And Others on 1 September, 2009

Punjab-Haryana High Court
Mohammed Owais vs Amardip Mishra And Others on 1 September, 2009
IN THE HIGH COURT OF PUNJAB AND HARYANA AT CHANDIGARH

                                      COCP No.880 of 2009 (O&M)
                                      Date of decision: 1.9.2009


Mohammed Owais                                     ......Petitioner(s)

                               Versus


Amardip Mishra and others                          ......Respondent(s)

CORAM:- HON’BLE MR.JUSTICE RAKESH KUMAR GARG

* * *

Present: Mr. R.N. Raina, Advocate for the petitioner.

Mr. Sanjay Tangri, Advocate for respondent No.1.

Mr. Rajiv Sharma, Advocate for respondent No.2.

Ms. Geeta Sharma, Advocate for respondent No.3.

Rakesh Kumar Garg, J.(Oral)

CM No.20610-CII of 2009

Application is allowed subject to all just exceptions. Reply filed

on behalf of respondent No.1 is taken on record.

CM No.20611-CII of 2009
CM is allowed subject to all just exceptions

COCP No.880 of 2009

Respondents are present in Court.

It has been submitted that order passed by this Court has

been complied with and the arrears of pension w.e.f. 1.1.2000 have been

released to the petitioner and the Pension Payment Order has also been

issued.

This satisfies the learned counsel for the petitioner.

In view of the aforesaid, I am not inclined to proceed further in

this contempt petition.

Rule discharged.

COCP No.880 of 2009 (O&M) -2-

However, the petitioner shall be at liberty to represent to the

respondents if any of his grievance is still left.




September 1, 2009                            (RAKESH KUMAR GARG)
ps                                                  JUDGE