High Court Punjab-Haryana High Court

Swami Ganga Giri Janta Girls … vs D.S. Grewal on 3 September, 2009

Punjab-Haryana High Court
Swami Ganga Giri Janta Girls … vs D.S. Grewal on 3 September, 2009
IN THE HIGH COURT OF PUNJAB AND HARYANA AT CHANDIGARH

                                        COCP No.1270 of 2009
                                        Date of decision: 3.9.2009

Swami Ganga Giri Janta Girls College                 ......Petitioner(s)

                                 Versus

D.S. Grewal, IAS & others                            ......Respondent(s)

CORAM:- HON’BLE MR.JUSTICE RAKESH KUMAR GARG

* * *

Present: Mr. Sameer Sachdeva, Advocate for the petitioner.

Mr. M.C. Berry, Additional Advocate General, Punjab.

Rakesh Kumar Garg, J.(Oral)

In response to the show cause notice issued by this Court,

short affidavit on behalf of respondent No.3 has been filed wherein it has

been submitted that in compliance of the order dated 23.3.2009 passed by

this Court, sanction has been issued by the Government on 31.8.2009 for

payment of grant-in-aid to the tune of Rs.1,15,87,759/- and the bill has

been submitted to the Treasury on 2.9.2009 for payment.

Mr. M.C. Berry, Additional Advocate General, Punjab, on

instructions from Amarjot Singh, Sr. Assistant in the office of DPI

(Colleges) Punjab, Chandigarh, states that the payment shall be released

to the petitioner-College within four weeks from today.

This satisfies the learned counsel for the petitioner and he

does not wish to press this petition any further.

Dismissed as not pressed.

Rule discharged.

In case the payment to the petitioner is not released as

aforesaid, the petitioner shall be at liberty to revive this contempt petition.

September 3, 2009                            (RAKESH KUMAR GARG)
ps                                                  JUDGE