In the High Court for the States of Punjab and Haryana at Chandigarh
...
COCP No. 302 of 2009
Date of decision: August 26, 2009
Rajinder Kumar Gupta and others
..Petitioners
Versus
N.S.Kang, Financial Commissioner
..Respondent
Coram: Hon’ble Mr. Justice Rakesh Kumar Garg
Present: None for the petitioners
Mr. M.C.Berry, Addl.A.G.Punjab
for the respondent
,,,
Rakesh Kumar Garg, J(Oral)
In response to the show cause notice issued by this court, reply by
way of an affidavit of Shri N.S. Kang, IAS, Financial Commissioner,
Development-cum-Secretary, Agriculture, Punjab, Chandigarh has been filed
wherein, it has been submitted that in compliance of the orders passed by this
court, a speaking order Annexure R-1 has been passed granting necessary relief
to all the petitioners except Shri Sukhwinder Singh Kahlon who is junior to all the
petitioners in CWP No.13493 of 2004.
In view of the aforesaid reply filed, I am not inclined to proceed
further with the contempt petition.
Rule discharged.
However, the petitioners are at liberty to challenge the order
Annexure R-1 in accordance with law.
August 26, 2009 (RAKESH KUMAR GARG)
nk JUDGE