High Court Punjab-Haryana High Court

Blm Girls College vs D.S.Grewal on 3 August, 2009

Punjab-Haryana High Court
Blm Girls College vs D.S.Grewal on 3 August, 2009
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