High Court Punjab-Haryana High Court

Raj Rani And Others vs S.S.Randhawa And Others on 18 August, 2009

Punjab-Haryana High Court
Raj Rani And Others vs S.S.Randhawa And Others on 18 August, 2009
       In the High Court for the States of Punjab and Haryana at Chandigarh
                                 ...

COCP No. 2180 of 2009

Date of decision: August 18, 2009

Raj Rani and others ..Petitioners

Versus

S.S.Randhawa and others
..Respondents

Coram: Hon’ble Mr. Justice Rakesh Kumar Garg

Present: Mr. L.S.Virk, Advocate
for the petitioner.

Mr. M.C.Berry, Addl.A.G. Punjab
with respondents
,,,

Rakesh Kumar Garg, J(Oral)

In reply to the show cause notice issued by this court, Mr. M.C.

Berry, Addl. A.G. Punjab on instruction from Smt. Bupinder Kaur,Senior

Assistant, office of DPI(Primary), Punjab, states that some of the petitioners

have already been released the payment on account of protected house rent

allowance and payment of the remaining petitioners shall be made within one

month from today.

In view of the aforesaid stand taken by the counsel appearing on

behalf of the respondent-State, I am not inclined to proceed further with this

contempt petition.

Rule discharged.

In case the amount of house rent allowance to the remaining

petitioner is not released within one month as stated above, the petitioners shall

be at liberty to revive this contempt petition.


August 18, 2009                                   (RAKESH KUMAR GARG)
            nk                                            JUDGE