IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH
Civil Writ Petition No.10700 of 2009
Date of Decision: 21.07.2009
The Nangal Khurd Cooperative L&C Society Limited
Petitioner
Versus
The State of Punjab and others
Respondents
CORAM:- HON'BLE MR. JUSTICE JASBIR SINGH
Present: Mr.Rajesh Kumar Girdhar, Advocate for the petitioner
.....
Jasbir Singh, J.(Oral)
The petitioner is a registered A-Class contractor and has filed
this writ petition with a prayer that directions be issued to the respondents to
make payment, due for the works executed by it, along with interest. It is
contention of counsel for the petitioner that in the years 2005 to 2007, the
petitioner was entrusted with the work of filling cuts in Sukhchain
distributary, Rorki Minor, Dhadal Rajbaha etc., detail of which is given in
paragraph No.2 of this writ petition. The petitioner has successfully
completed the work allotted to it. Measurement of the work done was made
by officers of the department, in the measurement book. Despite requests
made, payment is not being released.
During arguments, it transpires that by stating his grievance,
the petitioner has already served a legal notice on 1.6.2009 (P1), which is
still pending undecided.
Civil Writ Petition No.10700 of 2009 2
In view of facts of this case, this writ petition is disposed of by
issuing directions to respondent No.3 to release the payment due to the
petitioner, if there is no legal hitch. Otherwise a reasoned order be passed
and a copy of the same be supplied to the petitioner. Needful be done
within a period of two months from the date of receipt of a copy of this
order.
21.07.2009 (Jasbir Singh) gk Judge