COCP No.1374 of 2009 1
IN THE HIGH COURT OF PUNJAB AND HARYANA AT CHANDIGARH
COCP No.1374 of 2009(O & M)
Date of Decision:03.08.2009
BLM Girls College, Nawanshahar
.... petitioner
Versus
D.S.Grewal, IAS & Ors.
.....respondents
CORAM: HON'BLE MR.JUSTICE RAKESH KUMAR GARG
Present: Mr.Sameer Sachdeva,Advocate
for the petitioner
****
RAKESH KUMAR GARG J.(ORAL):
CM No.17699-CII of 2009
CM is allowed as prayed for.
COCP No.1374 of 2009
Notice of motion.
At the asking of Court, Mr.S.S.Sahu, Assistant Advocate
General, Punjab, accepts notice on behalf of the respondents. Copy of the
petition has been supplied to him.
The grievance of the petitioner in this case is that despite
the directions issued by this Court to release the grant in aid due to the
petitioner within a period of three months vide order dated 21.03.2009, in
CWP No. 4464 of 2009, respondents have failed to make the aforesaid
payment.
In COCP No.1224 of 2009, titled as “Dalip Kumar versus
D.K.Goyal, Executive Officer” which was decided on 20.07.2009, this Court
was assured by the State of Punjab that the directions of this Court shall be
complied with in letter and spirit and the undisputed amounts payable to
the petitioners wherever directions have been issued in their favour shall
COCP No.1374 of 2009 2
be made.
At this stage, without going into the merits of the averments
made by learned counsel for the petitioner and keeping in view the
aforesaid assurance given by the State of Punjab, I deem it appropriate to
direct the respondents to release the amount of grant in aid which is not in
dispute, to the petitioners within one month from the date of receipt of
certified copy of this order.
Disposed of.
Copy of the order be given dasti to the parties on payment
of usual charges.
(RAKESH KUMAR GARG)
JUDGE
03.08.2009
neenu