IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH
COCP NO. 2084 OF 2009
DECIDED ON : 23.11.2009
Shri Niranjan Singh
...Petitioner
versus
Pardeep Kumar
...Respondent
CORAM : HON'BLE MR. JUSTICE RAKESH KUMAR GARG
Present : Mr. H. S. Baath, Advocate,
for the petitioner.
RAKESH KUMAR GARG, J. (ORAL)
The grievance of the petitioner before this Court is
that despite the directions dated 06.08.2009, the respondents
have failed to re-instate the petitioner.
I have heard learned counsel for the petitioner.
Without going into the merits of the averments made
in this petition, I deem it appropriate to direct the respondents to
comply with the judgment dated 06.08.2009 passed in C.W.P No.
17463 of 1999, within three months from the receipt of certified
copy of this order.
The petitioner is also directed to send a copy of the
judgment dated 06.08.2009 passed in the aforesaid writ petition.
Disposed of.
NOVEMBER 23, 2009 (RAKESH KUMAR GARG) shalini JUDGE