High Court Punjab-Haryana High Court

Jagdev Singh vs State Of Punjab And Others on 14 October, 2009

Punjab-Haryana High Court
Jagdev Singh vs State Of Punjab And Others on 14 October, 2009
Civil Writ Petition No. 15771 of 2009                                  1




      In the High Court of Punjab and Haryana, at Chandigarh.


                  Civil Writ Petition No. 15771 of 2009

                    Date of Decision: 14.10.2009


Jagdev Singh, Contractor
                                                              ...Petitioner
                                    Versus
State of Punjab and Others
                                                          ...Respondents


CORAM: HON'BLE MR. JUSTICE KANWALJIT SINGH AHLUWALIA.


Present: Mr. P.S. Rana, Advocate
         for the petitioner.


Kanwaljit Singh Ahluwalia, J. (Oral)

Petitioner claim that respondent No.4-Sub Divisional Officer,

Bhaini Canal Sub Division Jawaharke, District Mansa, had issued a work

order and in pursuance of that he had executed the work to the

satisfaction of the respondents but due to acute shortage of funds,

payment has not been made to the petitioner. Counsel for the petitioner

has submitted that neither there is any defect in the work executed nor

any legal impediment in the release of funds.

Issue notice of motion.

On the asking of the Court, Mr. Anil Kumar Sharma, Additional

Advocate General, Punjab, accepts notice on behalf of the respondents.

Copy of the petition has been supplied to him.

The present writ petition is disposed of by issuing directions to

the respondents to release admitted payment to the petitioner, if there is
Civil Writ Petition No. 15771 of 2009 2

no legal impediment, within three months from the date of receipt of

copy of the order, failing which the petitioner shall be entitled to interest

on the amount due at the rate of 8% per annum. The interest shall be

calculated from the date of amount due till the final payment is made. In

case respondents find that the petitioner is not entitled to the payment,

they may pass a speaking order detailing the grounds on which the

petitioner is not entitled to the payment.

With the observations made above, the present petition is

disposed of.

(Kanwaljit Singh Ahluwalia)
Judge
October 14, 2009
“DK”