IN THE HIGH COURT OF PUNJAB AND HARYANA AT CHANDIGARH
COCP No.1990 of 2008(O&M)
Date of decision: 20.7.2009
Municipal Workers Union, Sangat ......Petitioner(s)
Versus
Surinder Kumar Garg ......Respondent(s)
CORAM:- HON’BLE MR.JUSTICE RAKESH KUMAR GARG
* * *
Present: Mr. Surinder Garg, Advocate for the petitioner.
Mr. R.S. Khosla, Advocate for the respondent.
Rakesh Kumar Garg, J.(Oral)
CM No.16309-CII of 2008
Application is allowed subject to all just exceptions.
COCP No.1990 of 2008
In response to the show cause notice issued by this Court,
reply has been filed by way of short affidavit of Surinder Kumar Garg,
Executive Officer, Municipal Council, Sangat, Distt. Bathinda wherein it has
been mentioned that the order dated 18.3.2008 passed by this Court
stands duly complied with. However, learned counsel for the petitioner
states that the monetary benefits of the petitioner have been released to
him after a considerable delay.
Be that as it may, since the order passed by this Court has
been complied with, I am not inclined to proceed further in this contempt
petition.
Rule discharged.
However, the petitioner shall be at liberty to seek an
appropriate remedy for redressal of his aforesaid grievance.
July 20, 2009 (RAKESH KUMAR GARG) ps JUDGE