IN THE HIGH COURT FOR THE STATES OF PUNJAB AND HARYANA AT
CHANDIGARH
C.W.P. No.17343 of 2011
Date of Decision.15.09.2011
The Dhillon Cooperative Labour and Construction Society Ltd. through its
President Kuldip Singh, resident of A-1125, Deep Avenue, Gali School
Wali, Tarn Taran .....Petitioner
Versus
The State of Punjab, Punjab Civil Secretariat, Chandigarh, through its
Chief Secretary and others
.....Respondents
Present: Mr. Hemant Saini, Advocate
for the petitioner.
CORAM:HON’BLE MR. JUSTICE K. KANNAN
1. Whether Reporters of local papers may be allowed to see the
judgment ?
2. To be referred to the Reporters or not ?
3. Whether the judgment should be reported in the Digest?
-.-
K. KANNAN J.(ORAL)
1. Learned counsel for the petitioner states that he will be
satisfied if the legal notice (Annexure P-1), which has been issued on
behalf of the petitioner claiming the amount for the works done, is
considered by respondent No.3 and appropriate decision is taken
regarding the payment. The respondent No.3 shall consider the demand
made through the notice under Annexure P-1 within a period of two
months and if the liability is admitted, the amount shall be forthwith
released preferably within a period of one month from that date.
2. The writ petition is disposed of at the stage of admission,
dispensing with notice to the respondents.
(K. KANNAN)
JUDGE
September 15, 2011
Pankaj*