IN THE HIGH COURT FOR THE STATES OF PUNJAB AND
HARYANA AT CHANDIGARH
COCP No.595 of 2009 (O&M)
Date of decision: October 6, 2009.
Mrs. Rajwinder Kaur
...Petitioner(s)
v.
Mrs. Harjit Kaur Brar & Anr.
...Respondent(s)
CORAM:HON’BLE MR. JUSTICE RAKESH KUMAR GARG
Present: Shri Tribhuwan Singla, Advocate, for the petitioner.
Shri M.C. Berry, Additional Advocate General, Punjab.
Rakesh Kumar Garg, J. (Oral):
In response to the show cause notice issued by this Court, reply
by way of affidavit of Kuldip Kumar Sharma, District Education Officer
(SE), Kapurthala has been filed wherein it has been submitted that in
compliance of the orders passed by this Court, the Department has
calculated the arrears of salary which come to Rs.7209/- and the same have
been paid to him under receipt vide Annexure R-1.
In view of the aforesaid stand taken by the respondents, learned
counsel for the petitioner does not wish to press this petition.
Dismissed as not pressed.
Rule discharged.
October 6, 2009. [ Rakesh Kumar Garg ] kadyan Judge