Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 0, Cited by 14]

Punjab-Haryana High Court

Brig. M.S. Kalra (Retd.) vs Union Of India And Others --Respondents on 13 August, 2009

Author: Permod Kohli

Bench: Permod Kohli

IN THE HIGH COURT OF PUNJAB & HARYANA AT
              CHANDIGARH


                                            CWP. No. 12279 of 2009
                                            Date of Decision: 13.8.2009.

Brig. M.S. Kalra (Retd.)                                 --Petitioner

                           Versus

Union of India and others                                --Respondents


CORAM:- HON'BLE MR.JUSTICE PERMOD KOHLI.

Present:-   Mr. Navdeep Singh, Advocate for the petitioner.

            ***

PERMOD KOHLI.J (ORAL) Notice of motion.

Ms. Renu Bala Sharma, Central Govt. standing counsel, who is present in the Court accepts notice on behalf of the Assistant Solicitor General for respondents.

It is admitted by learned counsel for the parties that the issue involved in the present petition is squarely covered by a judgement of this Court passed in CWP No. 5688 of 2008 decided on 28.5.2009.

In view of the above position, the petitioner is also entitled to the similar relief. The arrears of the petitioner would be restricted to three years preceding the filing of the writ petition. This petition is accordingly disposed of in terms of the aforesaid judgement.

(PERMOD KOHLI) JUDGE 13.8.2009 lucky