IN THE HIGH COURT OF PUNJAB AND HARYANA AT CHANDIGARH
COCP No.1291 of 2009
Date of decision: 13.8.2009
Sudershan Kumar Aggarwal ......Petitioner(s)
Versus
K.K. Jalan, IAS ......Respondent(s)
CORAM:- HON’BLE MR.JUSTICE RAKESH KUMAR GARG
* * *
Present: Mr. D.S. Rawat, Advocate for the petitioner.
Mr. Ashok Jindal, Additional Advocate General, Haryana.
Rakesh Kumar Garg, J.(Oral)
Reply by way of affidavit of Sh. K.K. Jalan, IAS, Financial
Commissioner & Principal Secretary to Government of Haryana, Public
Works (B&R) Department, Chandigarh has been filed wherein it has been
submitted that compliance of the order passed by this Court has been
made by passing necessary orders, sanctioning the grant of benefit to the
petitioner.
Mr. Ashok Jindal, Additional Advocate General, Haryana, on
instructions from Raghbir Singh, Deputy District Atorney, PWD (B&R)
states that even the monetary benefits accruing to the petitioner shall be
released within a week from today.
In view of the above, nothing survives in this petition and the
same is disposed of, as such.
Rule discharged.
However, the petitioner is at liberty to seek revival of this
contempt petition, if need be.
August 13, 2009 (RAKESH KUMAR GARG) ps JUDGE