High Court Punjab-Haryana High Court

Bakhtaur Singh vs State Of Punjab And Others on 11 August, 2009

Punjab-Haryana High Court
Bakhtaur Singh vs State Of Punjab And Others on 11 August, 2009
              IN THE HIGH COURT OF PUNJAB AND HARYANA AT

                               CHANDIGARH

                                       Civil Writ Petition No.12017 of 2009
                                              Date of Decision: 11.08.2009

Bakhtaur Singh
                                                                     Petitioner
                                    Versus
State of Punjab and others
                                                                  Respondents


CORAM:- HON'BLE MR. JUSTICE JASBIR SINGH

Present:      Mr.Rahul Chhatwal, Advocate for the petitioner
                              .....

Jasbir Singh, J.(Oral)

In this writ petition, it is grievance of the petitioner that vide

order dated 22.1.2007, pick-up van bearing No.PB-04-K-9645, of the

petitioner, was requisitioned for election duty under orders passed by the

Additional District Magistrate, Faridkot (respondent No.3). The vehicle

remained with the respondents for a period of 37 days. Despite requests, no

compensation has been paid to the petitioner.

By stating his grievance, the petitioner has sent a legal notice

for release of outstanding dues on 23.1.2009(P3). In response thereto, vide

letter dated 20.2.2009(P4), he was intimated that case for release of funds,

to make payment to the petitioner, on the rate fixed, is pending with the

government.

This Court feels that the attitude of the authorities is not

justified. It has come on record that vehicle of the petitioner was

requisitioned and used for election duty. If that is so, the respondents are

duty bound to make payment, as per norms.

Civil Writ Petition No.12017 of 2009 2

This writ petition is disposed of by issuing directions to

respondent No.2 to make payment to the petitioner for use of his vehicle, as

per norms. Needful be done within a period of three weeks from the date of

receipt of a copy of this order, failing which, the petitioner shall be entitled

to get interest @ 8% per annum from the date when the amount had become

due to him till its realization.

11.08.2009                                   (Jasbir Singh)
gk                                               Judge