High Court Punjab-Haryana High Court

Guru Gobind Singh Khalsa College vs State Of Punjab & Others on 16 April, 2009

Punjab-Haryana High Court
Guru Gobind Singh Khalsa College vs State Of Punjab & Others on 16 April, 2009
 IN THE HIGH COURT OF PUNJAB & HARYANA, CHANDIGARH



                                   Civil Writ Petition No.5550 of 2009
                                          Date of Decision: April 16, 2009


Guru Gobind Singh Khalsa College, Sarhali, District Tarn
Taran
                                                              .....PETITIONER(S)

                                   VERSUS


State of Punjab & Others
                                                          .....RESPONDENT(S)
                              .         .         .


CORAM:             HON'BLE MR. JUSTICE AJAI LAMBA


PRESENT: -         Mr. Sameer Sachdeva, Advocate, for
                   the petitioner.


                               .        .         .

AJAI LAMBA, J (Oral)

                   Learned          counsel           contends       that        the

petitioner is entitled to release of grant-in-aid.

The same, however, is not being released and

therefore, the petitioner-College is not in a

position to pay the salaries.

In this regard, learned counsel has

relied on the decision dated 21.3.2009 of this Court

in Civil Writ Petition No.4464 of 2009 titled ‘BLM Girls College, Arya

Samaj, Nawanshahr vs. State of Punjab & Others’.

Notice of motion.

Mr. Sandeep Moudgil, Deputy Advocate

General, Punjab, on the asking of the Court accepts

notice. Copy of the petition has been handed over.

 CWP No.5550 of 2009                                          [2]



                      Learned      counsel     for    the      respondents

has not been able to dispute that the grant-in-aid

is required to be released in terms of judgment

relied upon on behalf of the petitioner.

                      Considering            the           facts           and

circumstances         of    the    case;     in    terms      of     judgment

rendered in BLM Girls College’s case (supra) and decision

rendered in C.W.P. No.5393 of 2008, decided on

24.4.2008, in case titled ‘Ramgaria College of Education,

Phagwara vs. State of Punjab and others’, it is directed that

the respondents shall pay 85% of the grant-in-aid

due to the petitioner within a period of 3 months

after clearance of objections by the petitioner. So

far as balance 15% of the amount of grant-in-aid is

concerned, the petitioner may submit separate

representations to the respondents.

Petition is allowed in the above

terms.


                                                             (AJAI LAMBA)
April 16, 2009                                                  JUDGE
avin