High Court Punjab-Haryana High Court

Service/Ex.Regt. No.6273963 vs The Secretary To Govt. Of India on 9 October, 2009

Punjab-Haryana High Court
Service/Ex.Regt. No.6273963 vs The Secretary To Govt. Of India on 9 October, 2009
CWP No.13687 of 2008                                   :1 :

     In the High Court of Punjab and Haryana at Chandigarh.


                                     Date of decision: 09.10.2009

Service/Ex.Regt. No.6273963, Harmohan Singh Lamba, Rank
Reservist, Ex.SIGMN, Regt.SIGNALS, Unit Corps of Signals (ISTC),
Jabalpur.
                                     ... Petitioner
Vs.

The Secretary to Govt. of India, Ministry of Defence, New Delhi
and others.

                                            ... Respondents

Present: Mr.KS Sivia, Advocate,for the petitioner.

Ms.Sangeeta Dubey,Advocate,for UOI.

PERMOD KOHLI, J. (ORAL):

Heard.

The order of this Court stands complied with. Arrears of

pension already stands paid.

Mr.Shharat Shama, I.D.A.S., CDA (PD), Meerut, has

appeared in person before this Court pursuant to the bailable warrants

issued against him. He has also filed an affidavit tendering apology.

The same is taken on record. Keeping in view that the fact that orders

of this Court stands complied with, the apology tendered is accepted.

Petition stands disposed of.

Contempt proceedings against the officer aforesaid is

dropped.

09.10.2009                                       (PERMOD KOHLI)
BLS                                                  JUEGE