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