IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH
Civil Writ Petition No.15347 of 2009
Date of Decision: 06.10.2009
Dalip Kumar
Petitioner
Versus
State of Punjab and others
Respondents
CORAM:- HON'BLE MR. JUSTICE JASBIR SINGH
Present: Mr.Peeush Gagneja, Advocate for the petitioner
.....
Jasbir Singh, J.(Oral)
By filing this writ petition, the petitioner has prayed that
directions be issued to the respondents, to release admitted payment, due to
him towards execution of works, allotted to him, detail of which has been
given in paragraph No.2 of the writ petition.
It is case of the petitioner that he has successfully executed the
works, as mentioned above. Entries were made in the measurement book
and amount due to him was approved by the authorities, however, the
payment has not been released. Thereafter, the petitioner has filed a
representation dated 30.7.2009 (P2) for releasing the payment, which is still
pending undecided.
This Court feels that if there is no defect in the work executed
by the petitioner, the authorities are not justified to detain amount, due to
him.
Civil Writ Petition No.15347 of 2009 2
In view of facts mentioned above, this writ petition is disposed
of by issuing directions to respondent No.4 to decide representation dated
30.7.2009 (P2) filed by the petitioner and if there is no legal hitch, release
admitted payment to the petitioner, within three months 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 the amount had become due
to him till its realisation. To the contrary, if the officer concerned wishes to
reject claim of the petitioner, on valid grounds, a speaking order be passed
and a copy thereof be supplied to him.
06.10.2009 (Jasbir Singh) gk Judge