High Court Punjab-Haryana High Court

Nasib Sahu Wife Of Sher Singh vs Anurag Rastogi on 1 September, 2009

Punjab-Haryana High Court
Nasib Sahu Wife Of Sher Singh vs Anurag Rastogi on 1 September, 2009
      In the High Court for the States of Punjab and Haryana at Chandigarh
                                ...

COCP No. 120 of 2009
Date of decision: September 1, 2009

Nasib Sahu wife of Sher Singh
..Petitioner

Versus

Anurag Rastogi, IAS,Director, School Education, Haryana
Respondent

Coram: Hon’ble Mr. Justice Rakesh Kumar Garg

Present: Mr. Ravi Verma, Advocate
for the petitioner
Mr. G.S.Wasu, DAG, Haryana
for the respondent.

,,,

Rakesh Kumar Garg, J.)Oral)

In response to the show cause notice issued by this court, affidavit

of Shri A.K. Yadav, Commissioner & Director General School Education,

Haryana, Chandigarh has been filed wherein it has been submitted that District

Education Officer, Bhiwani has now re-fixed the pay of the petitioner as per the

direction of this court and the revised Pension Payment Order has been issued

by the Accountant General, Haryana on 28.8.2009. It has been further submitted

therein that arrears of pension on account of notional fixation of the pay are to be

paid by the Treasury Officer, Bhiwani to whom a copy of the revised Pension

Payment Order has been sent and the District Education Officer, Bhiwani has

been directed to ensure the compliance regarding release of arrears.

Mr. Basu, on instructions from Shri Des Raj, Assistant in the office

of Commissioner and Director General School Education, Haryana, Chandigarh

states that the aforesaid arrears will be paid to the petitioner within three weeks

from today.

In view of the aforesaid stand taken by the respondent, learned

counsel for the petitioner does not press this petition.

Dismissed as not pressed.

Rule discharged.


September 1, 2009                               (RAKESH KUMAR GARG)
           nk                                           JUDGE