IN THE HIGH COURT FOR THE STATES OF PUNJAB AND
HARYANA AT CHANDIGARH
COCP No.1419 of 2009 (O&M)
Date of decision: November 5, 2009.
Mrs. Provina Vimal ...Petitioner(s)
v.
Mrs. Maninder Dhillon & Ors. ...Respondent(s)
CORAM:HON’BLE MR. JUSTICE RAKESH KUMAR GARG
Present: Shri G.S. Sandhu, Advocate, for the petitioner.
Shri M.C. Berry, Additional Advocate General, Punjab,
for the respondents.
Rakesh Kumar Garg, J. (Oral):
The grievance of the petitioner before this court was that
despite the order dated 10.3.2009 passed by this court, the respondents have
failed to take a decision on her representation and also to complete her
service book.
In response to the show cause issued by this court, reply on
behalf of respondent No.1 was filed wherein it was submitted that in
compliance of the orders passed by this Court, order Annexure R-1 has been
passed rejecting the claim of the petitioner.
Today, an additional affidavit has been filed on behalf of
respondent No.1 stating therein that the service book of the petitioner has
been completed.
In view of the aforesaid undisputed facts, this court is not
inclined to proceed further in this petition.
Rule discharged.
However, the petitioner shall be at liberty to challenge the
order dated 21.10.2009 (Annexure R-1) in accordance with law.
November 5, 2009. [ Rakesh Kumar Garg ] kadyan Judge