High Court Punjab-Haryana High Court

Subhadra Sharma Wife Of Surinder … vs Smt. Harcharanjit Kaur Brar on 6 October, 2009

Punjab-Haryana High Court
Subhadra Sharma Wife Of Surinder … vs Smt. Harcharanjit Kaur Brar on 6 October, 2009
       In the High Court for the States of Punjab and Haryana at Chandigarh
                                 ...

COCP No. 891 of 2009(O&M)

Date of decision: October 6, 2009

Subhadra Sharma wife of Surinder Sharma .. Petitioner

Versus

Smt. Harcharanjit Kaur Brar, DPI(SE), Punjab ..Respondents

Coram: Hon’ble Mr. Justice Rakesh Kumar Garg

Present: Mr. R.K.Arora, Advocate
for the petitioner
Mr.M.C.Berry, Addl. A.G. Punjab
for the respondents.

..

Rakesh Kumar Garg,J(Oral)

Vide order dated 3.9.2008 passed in CWP No. 15524 of 2008, this

Court had directed the respondents to decide the legal notice of the petitioner.

Mr. M.C. Berry, Addl. A.G. Punjab appearing on behalf of the

respondent has placed on record an order dated 2.10.2009 whereby a speaking

order has been passed in the case of the petitioner and she has been held

entitled to certain benefits.

Mr. M.C. Berry on instructions from Shri Shashi Kant, Law Officer

office of DPI(S.E.), Punjab Chandigarh states that the aforesaid benefits shall be

released to the petitioner within one month from today.

In view of the aforesaid stand taken by the respondents, learned

counsel for the petitioner does not press this petition.

Dismissed as not pressed.

Rule discharged.


October 6, 2009                                  (RAKESH KUMAR GARG)
            nk                                          JUDGE