CWP No.12306 of 2009
-1-
IN THE HIGH COURT OF PUNJAB AND HARYANA AT CHANDIGARH
CWP No.12306 of 2009
Date of decision : 10-11-2009
Geeta Singhwal
.... Petitioner
VERSUS
Union of India and Others
....Respondents
CORAM:- HON'BLE MR. JUSTICE KANWALJIT SINGH AHLUWALIA
Present: Mr. Jagbir Singh Malik, Advocate,
for the petitioner.
Mr. Anmol Rattan Sidhu, Asstt. Solicitor General of India,
with Ms. K.K. Kahlon, Advocate.
KANWALJIT SINGH AHLUWALIA, J. (Oral)
Sh. Anmol Rattan Sidhu, Asstt. Solicitor General of India
appearing for Union of India has stated that he himself is concerned
as counsels representing the Union of India are not paid their bills in
time.
Sh. Anmol Rattan Sidhu, Asstt. Solicitor General of India
state that to ensure quality of assistant to the court, it is necessary
that all concerned advocates should be paid the amount subject to
the verification of the bills.
Counsel for the petitioner submit that qua bills which were
raised in year 2003, payment has not been made by Union of India.
Sh. Anmol Rattan Sidhu, Asstt. Solicitor General of India
CWP No.12306 of 2009
-2-
assure this court that payment of all bills raised till December 2007
shall be made within three months from today.
Assurance given by Sh. Anmol Rattan Sidhu, Asstt. Solicitor
General of India is accepted to the effect that those advocates who
have submitted their bills till 2007 shall be paid the amount of fee and
otherwise decision shall be taken on the bills, whether concerned
Advocate is entitled to payment or not.
Writ petition is disposed of in view of statement made by
learned Assistant Solicitor General of India.
As prayed, liberty is granted to all concerned advocates to
pursue their remedy under Contempts of Court Act, in case
assurance made by learned Assistant Solicitor General is not
adhered to by the concerned department of Union of India in the right
earnest.
(KANWALJIT SINGH AHLUWALIA)
10-11-2009 JUDGE
manju