High Court Punjab-Haryana High Court

Jaskaran Singh vs State Of Punjab And Others on 8 December, 2009

Punjab-Haryana High Court
Jaskaran Singh vs State Of Punjab And Others on 8 December, 2009
           IN THE HIGH COURT OF PUNJAB AND HARYANA
                         AT CHANDIGARH


                   Civil Writ Petition No.18792 of 2009

                   Date of decision: 8th December, 2009

Jaskaran Singh
                                                                 ... Petitioner
                                   Versus
State of Punjab and others
                                                              ... Respondents


CORAM:       HON'BLE MR. JUSTICE KANWALJIT SINGH AHLUWALIA

Present:     Mr. R.K. Girdhar, Advocate for the petitioner.


KANWALJIT SINGH AHLUWALIA, J. (ORAL)

Petitioner claims that respondents had issued a work order

and in pursuance of that he had executed the work to the satisfaction of

the respondents but due to acute shortage of funds, payment has not

been made to the petitioner. Counsel for the petitioner has submitted that

neither there is any defect in the work executed nor any legal impediment

in the release of funds.

Issue notice of motion.

On the asking of the Court, Mr. Anil Kumar Sharma,

Additional Advocate General, Punjab, accepts notice on behalf of the

respondents. Copy of the petition has been supplied to him.

The present writ petition is disposed of by issuing directions to

the respondents to release admitted payment to the petitioner, if there is

no legal impediment, within three months from the date of receipt of copy

of the order, failing which the petitioner shall be entitled to interest on the

amount due at the rate of 8% per annum. The interest shall be calculated

from the date of amount due till the final payment is made. In case
Civil Writ Petition No.18792 of 2009 2

respondents find that the petitioner is not entitled to the payment, they

may pass a speaking order detailing the grounds on which the petitioner is

not entitled to the payment.

With the observations made above, the present petition is

disposed of.

[KANWALJIT SINGH AHLUWALIA]
JUDGE
December 8, 2009
rps