C.W.P. No.10614 of 2009 -1-
IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH
C.W.P. No.10614 of 2009
Date of decision:20.07.2009.
M/s Kulwant Singh & Company Ltd. ...Petitioner
Versus
State of Punjab and others ...Respondents
CORAM: HON'BLE MR. JUSTICE JASBIR SINGH
Present: Mr. Hemant Saini, Advocate,
for the petitioner.
*****
JASBIR SINGH, J. (ORAL).
Petitioner – firm was granted civil work, to be undertaken in
Government Medical College at Amritsar. It is contention of counsel for
the petitioner that within stipulated period, the petitioner had completed
the work allotted. Final bill was also prepared. To say so, reference
has been made to document Annexure P-1.
It is grievance of the petitioner that the final payment is not
released in its favour, despite representations made in that regard.
During arguments, it transpires that, by stating its
grievance, the petitioner has already sent a legal notice dated
04.04.2009 (P-2), which is still pending undecided.
In view of above, this writ petition is disposed of with a
direction to respondent No.3, to decide legal notice dated 04.04.2009
(P-2), filed by the petitioner, by passing a speaking order. If there is no
legal hitch, the amount due, be released to the petitioner forthwith. If to
the contrary, detailed order be passed and copy of which be supplied to
the petitioner. Needful be done, within two months from the date of
C.W.P. No.10614 of 2009 -2-
receipt of copy of this order.
It is made clear that if the petitioner is found entitled to get
the amount claimed by it, the same be paid within two months, after
taking decision on legal notice of the petitioner, failing which, the
petitioner shall be entitled to get interest at the rate of 8% per annum
(simple) from the date amount had become due, till its realization.
Disposed of.
July 20, 2009. ( JASBIR SINGH ) vinod JUDGE