Punjab-Haryana High Court
The Aman Cooperative Labour & … vs The State Of Punjab And Others on 17 April, 2009
IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH
Civil Writ Petition No.5737 of 2009
Date of decision: 17.04.2009.
The Aman Cooperative Labour & Construction Society Ltd.
Petitioner
Versus
The State of Punjab and others ...Respondents
CORAM: HON'BLE MR. JUSTICE S.D.ANAND.
Present: Mr. Hemant Saini, Advocate, for the petitioner.
*****
S.D.ANAND, J.
Notice of motion.
On the asking of the Court, Mr. H.S.Gill, learned Deputy
Advocate General, Punjab accepts notice on behalf of the
respondents.
The petition is disposed of with a direction to the
respondents to examine the claim raised by the petitioner’s society in
the context of the job executed by it. If it is found, on ascertainment
of facts, that any amount is due to the petitioner society, it shall be
paid to it within two months from today.
Disposed of accordingly.
April 17, 2009 (S.D.Anand) Pka Judge