High Court Punjab-Haryana High Court

Ram Gopal vs Mittar Sain Malhotra & Anr on 28 August, 2009

Punjab-Haryana High Court
Ram Gopal vs Mittar Sain Malhotra & Anr on 28 August, 2009
      IN THE HIGH COURT FOR THE STATES OF PUNJAB AND
                  HARYANA AT CHANDIGARH

                                      COCP No.442 of 2009 (O&M)
                                      Date of decision: August 28, 2009.


Ram Gopal
                                                          ...Petitioner(s)

            v.

Mittar Sain Malhotra & Anr.

                                                          ...Respondent(s)

CORAM:HON'BLE MR. JUSTICE RAKESH KUMAR GARG

Present:    Shri Sajjan Singh Malik, Advocate, for the petitioner.
            Shri Ashok Jindal, Additional Advocate General, Haryana.
            Shri Rajinder Goyal, Advocate, for respondent No.2.

                                  ORDER

Rakesh Kumar Garg, J. (Oral):

Respondent No.2 is present in Court. Shri Rajinder Goyal,
learned counsel appearing on behalf of respondent No.2 has placed on
record a receipt issued by Shri Ram Gopal – petitioner receiving an amount
of Rs.4,28,212/-, which is taken on record. Counsel for respondent No.2
states that the entire consequential benefits of the petitioner have been paid.
However, learned counsel for the petitioner disputes this fact and states that
some amount on account of HRA and CCA is yet to be paid.

Be that as it may, I am not inclined to proceed further in the
matter. However, the petitioner shall be at liberty to make a representation
to the respondents within one month from today and if any such
representation is made by the petitioner, the same shall be disposed of by
the respondents in accordance with law within three months thereafter. It is
needless to say that if any amount is found due, the same shall be paid to the
petitioner within one month thereafter and in case the representation of the
petitioner is rejected, he shall be communicated the orders.

Rule discharged.


August 28, 2009.                             [ Rakesh Kumar Garg ]
kadyan                                                     Judge