High Court Punjab-Haryana High Court

Smt. Veero vs Union Of India And Another on 8 December, 2009

Punjab-Haryana High Court
Smt. Veero vs Union Of India And Another on 8 December, 2009
      IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                      CHANDIGARH

                               C.W.P.No.18822 of 2009

                               Date of Decision : 08.12.2009

Smt. Veero                                          ...Petitioner

                               Versus

Union of India and another                          ...Respondents

CORAM:HON'BLE MR. JUSTICE HEMANT GUPTA
     HON'BLE MR. JUSTICE JORA SINGH

Present: None for the petitioner.

HEMANT GUPTA, J. (ORAL)

The petitioner has sought a writ in the nature of mandamus for

directing the respondents to release the amount of compensation to the

petitioner and to other similar situated persons.

It is admitted by the petitioner that execution application to

recover the compensation is pending before the learned Executing Court.

In view of the said fact, we do not find that any direction is

required to be issued in the present writ petition. However, it shall be

open to the petitioner to move an appropriate application before the

learned Executing Court for initiating coercive steps, if so advised. to

recover the amount of compensation. As and when any such application

is received, the Executing Court shall pass an appropriate order thereon.

The writ petition stands disposed of accordingly.




                                                    (HEMANT GUPTA)
                                                        JUDGE



08.12.2009                                            (JORA SINGH)
Vimal                                                    JUDGE