High Court Punjab-Haryana High Court

The Wander Jattana Cooperative L & … vs Suresh Kumar on 28 July, 2009

Punjab-Haryana High Court
The Wander Jattana Cooperative L & … vs Suresh Kumar on 28 July, 2009
 IN THE HIGH COURT OF PUNJAB AND HARYANA AT CHANDIGARH

                                        COCP No.1336 of 2009(O & M)
                                        Date of Decision:28.07.2009


The Wander Jattana Cooperative L & C Society Ltd.Wander Jattana

                                                  .... petitioner
                              Versus

Suresh Kumar , IAS & Ors.

                                                  .....respondents

CORAM:        HON'BLE MR.JUSTICE RAKESH KUMAR GARG
Present:      Mr.B.S.Sidhu,Advocate
              for the petitioner
                    ****

RAKESH KUMAR GARG J.(ORAL):

As per the averments made in this petition, vide judgment

dated 09.03.2009 passed in CWP No.3731 of 2009, the respondents were

directed to settle the accounts of the petitioner for the work executed by

him and to release the necessary payments, thereafter.

According to the learned counsel for the petitioner, in spite

of the aforesaid directions issued by this Court to release the undisputed

amount, no relief has been granted to the petitioner.

I have heard learned counsel for the petitioner.

Without going into the merits of the arguments raised by the

learned counsel for the petitioner,at this stage, and keeping in view the

assurance given by the State of Punjab in COCP No.1224 of 2009 titled as

“Dalip Kumar versus D.K.Goyal, Executive Officer” decided on 20th July,

2009, I deem it appropriate to direct respondent Nos.2 and 3 to settle the

accounts of the petitioner within one month from today and to release the

undisputed amount within one month, thereafter.

Dasti on payment of usual charges.

(RAKESH KUMAR GARG)
JUDGE
28.07.2009
neenu