IN THE HIGH COURT OF PUNJAB AND HARYANA AT CHANDIGARH
COCP No.1314 of 2009
Date of decision: 24.7.2009
Ramesh Singh Ahlawat ......Petitioner(s)
Versus
Sh. Rajan Gupta IAS and others ......Respondent(s)
CORAM:- HON’BLE MR.JUSTICE RAKESH KUMAR GARG
* * *
Present: Mr. Ramesh Singh Ahlawat-petitioner in person.
Rakesh Kumar Garg, J.(Oral)
CM No.16975-CII of 2009
Application is allowed subject to all just exceptions.
COCP No.1314 of 2009
As per the averments made in this case, the petitioner had
filed CWP No.18993 of 2008 in this Court for redressal of his grievances as
enumerated in his legal notice which was attached with the writ petition as
Annexure P-16.
This Court vide judgment dated 6.11.2008 disposed of the
above CWP No.18993 of 2008 by directing respondent No.2 i.e the Higher
Education Commissioner, Haryana, to take a final decision by passing a
speaking order on the legal notice which was attached as Annexure P-16
with the writ petition, within a period of 30 days from the date of receipt of
the copy of the order.
It is the case of the petitioner that the aforesaid legal notice
has been disposed of by passing order dated 10.7.2009 vide Annexure P-
4 but while passing the aforesaid order, the respondents have not adverted
to the pleas raised by him and thus, they have committed the contempt of
this Court.
COCP No.1314 of 2009 -2-
Be that as it may, admittedly, the respondent has taken a
decision on the legal notice of the petitioner as directed by this Court and if
the petitioner is still not satisfied with the aforesaid order, he may challenge
the same in accordance with law.
Thus, I find no merit in this petition.
Dismissed.
July 24, 2009 (RAKESH KUMAR GARG) ps JUDGE