IN THE HIGH COURT OF PUNJAB AND HARYANA AT CHANDIGARH
COCP No.894 of 2009
Date of decision: 24.8.2009
Sushila Devi Jain ......Petitioner(s)
Versus
Sh. Anurag Rastogi, IAS ......Respondent(s)
CORAM:- HON’BLE MR.JUSTICE RAKESH KUMAR GARG
* * *
Present: Mr. C.M. Chopra, Advocate for the petitioner.
Mr. Ashok Jindal, Additional Advocate General, Haryana.
Rakesh Kumar Garg, J.(Oral)
Reply on behalf of the respondent has been filed in Court
today and the same is taken on record.
Learned counsel for the petitioner states that in compliance of
the order passed by this Court, the retiral benefits of the petitioner have
been released and therefore, he does not wish to press this petition.
Dismissed as not pressed.
Rule discharged.
August 24, 2009 (RAKESH KUMAR GARG) ps JUDGE