IN THE HIGH COURT FOR THE STATES OF PUNJAB AND
HARYANA AT CHANDIGARH.
C.O.C.P.No.384 of 2009
Date of Decision:-16.9.2009
Smt.Kamlesh ...Petitioner
Versus
Dr.Surinder Singh, Medical Superintendent, Rajindra Hospital,
Patiala. ...Respondent
CORAM: HON’BLE MR.JUSTICE RAKESH KUMAR GARG
Present: Mr.R.S.Sharma, Advocate for the petitioner.
Mr.M.C.Berry, Addl. Advocate General, Punjab.
Rakesh Kumar Garg, J. (Oral):
In response to the show cause notice issued by this
Court, reply by way of affidavit of Dr.Surinder Singh, Medical
Superintendent, Rajindra Hospital, Patiala has been filed, wherein it
has been submitted that in compliance of the order dated 30.7.2008
passed by this Court, the pay of the petitioner has been fixed in
revised Punjab Govt. scales vide order dated 20.7.2009 (attached as
Annexure R1) with annual increments from 12.4.2004 and the pay for
the month of August, 2009 has already been paid to the petitioner in
revised scales. It has been further stated in the reply that the bill of
revised pay amounting to Rs.3,11,673/- has been sent to the
Treasury Office, Patiala vide Bill dated 8.9.2009 (attached as
Annexure R2) and was released to the petitioner on 15.9.2009.
In view of the aforesaid facts, which are not disputed by
the learned counsel for the petitioner, I am not inclined to proceed
further with this petition.
Rule discharged.
16.9.2009 (Rakesh Kumar Garg) AS Judge