High Court Punjab-Haryana High Court

Sudesh Sharma vs Somveer Singh Bhanotia on 28 July, 2009

Punjab-Haryana High Court
Sudesh Sharma vs Somveer Singh Bhanotia on 28 July, 2009
 IN THE HIGH COURT OF PUNJAB AND HARYANA AT CHANDIGARH

                                        COCP No.1334 of 2009(O & M)
                                        Date of Decision:28.07.2009

Sudesh Sharma

                                                   .... petitioner

                    Versus

Somveer Singh Bhanotia, SDO & anr

                                                   .....respondents

CORAM:         HON'BLE MR.JUSTICE RAKESH KUMAR GARG

Present:       Mr.Gaurav Sethi,Advocate
               for the petitioner

                    ****

RAKESH KUMAR GARG J.(ORAL):

As per the averments made in this petition, vide judgment

dated 03.02.2009 passed in CWP No.1176 of 2009, this Court had issued

directions to the respondents to grant option to the petitioner to decide

whether she wants lump sum assistance or monthly assistance and after

the said option has been exercised to release to the family the asisstance

opted.

The grievance of the petitioner in this case is that no

decision has been taken so far by the respondents to release her the

requisite financial assistance. However, I find that till date, the petitioner

has not given her option as per judgment dated 03.02.2009. In case, the

petitioner submits her option to the respondents in this regard, the same

shall be considered and the necessary relief will be granted within two

months from the date of receipt of copy of this order.

Disposed of.

(RAKESH KUMAR GARG)
JUDGE
28.07.2009
neenu