High Court Punjab-Haryana High Court

Satyvir Singh vs Rajan Gupta And Others on 13 July, 2009

Punjab-Haryana High Court
Satyvir Singh vs Rajan Gupta And Others on 13 July, 2009
IN THE HIGH COURT OF PUNJAB AND HARYANA AT CHANDIGARH

                                         COCP No.657 of 2009
                                         Date of decision: 13.7.2009

Satyvir Singh                                       ......Petitioner

                                 Versus

Rajan Gupta and others                              .......Respondents

CORAM:- HON’BLE MR.JUSTICE RAKESH KUMAR GARG

* * *

Present: None for the petitioner.

Mr. S.K. Hooda, Sr. DAG, Haryana for the respondents.

Rakesh Kumar Garg, J.(Oral)

In the present contempt petition, the petitioner has alleged that

in spite of the order passed by this Court in CWP No.17749 of 2005, the

respondents are effecting recovery from the petitioner.

In the short reply filed on behalf of Rupender Singh Nandal,

Principal, Govt. Senior Secondary School, Chhara, Jhajjar, it has been

mentioned that in compliance of the order passed by this Court, no

recovery has been effected from the petitioner. It has been further

submitted that the balance amount of gratuity amounting to Rs.1,18,245/-

and commutation of pension amounting to Rs.1,22,382/- has been paid to

the petitioner which has been duly received by him vide Annexure R-1.

In view of the above, I am not inclined to proceed further in

the matter.

Rule discharged.

July 13, 2009                                (RAKESH KUMAR GARG)
ps                                                   JUDGE