IN THE HIGH COURT OF PUNJAB AND HARYANA
AT CHANDIGARH
C.O.C.P. No. 1134 of 2008
Date of Decision : January 28, 2009
Surinder Kumar Gupta
.....Petitioner
Versus
Anurag Rastogi
.....Respondent
CORAM : HON'BLE MR JUSTICE T.P.S. MANN
Present : None for the petitioner.
Respondent in person with
Mr. S.K. Hooda, Senior Deputy Advocate General, Haryana
T.P.S. MANN, J.
According to the petitioner, the respondent deliberately,
intentionally and willfully disobeyed the orders passed by a Division
Bench of this Court on 28.8.1998, whereby the respondent was directed to
consider and decide the representation dated 28.4.1998 submitted by the
petitioner within a period of three months.
Reply has been filed by the respondent today in the Court,
which is taken on record. It has been stated therein that order dated
28.8.1998 passed by this Court required two actions on the part of the
respondent, firstly, the respondent was to consider and decide the
representation dated 28.4.1998 and, secondly if the petitioner was found
entitled to the relief claimed by him, then to give him the arrears for a
C.O.C.P. No. 1134 of 2008 -2-
period of three years and two months. On telephonic instructions issued by
the respondent, District Education Officer, Karnal sent a copy of the pay
bill-cum-acquitance roll, as per which arrears amounting to Rs. 39,657/-
for 38 months had been paid to the petitioner on 15.7.1999. The
respondent, who is present in person states that the arrears aforementioned
were paid to the petitioner after considering and deciding his
representation dated 28.4.1998.
In view of the above, it cannot be said that the order dated
28.4.1998 passed by a Division Bench of this Court has not been complied
with by the respondent.
Resultantly, the petition is dismissed.
( T.P.S. MANN )
January 28, 2009 JUDGE
satish