IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH
Civil Writ Petition No.12157 of 2009
Date of Decision: 12.08.2009
Jaswinder Singh Gill
Petitioner
Versus
State of Punjab and others
Respondents
CORAM:- HON'BLE MR. JUSTICE JASBIR SINGH
Present: Mr.Parminder Singh Sekhon, 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 of raising and linings of Sunam
distributory.
It is case of the petitioner that he has successfully executed the
work, as mentioned above, however, the payment has not been released to
him. Thereafter, the petitioner has served legal notices both dated 20.7.2009
(P1 and P2) for releasing the payment, which are 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.
In view of facts mentioned above, this writ petition is disposed
of by issuing directions to respondent No.5 to decide legal notices served by
Civil Writ Petition No.12157 of 2009 2
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 it 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.
12.08.2009 (Jasbir Singh) gk Judge