High Court Punjab-Haryana High Court

Karnail Singh vs State Of Punjab And Others on 29 July, 2009

Punjab-Haryana High Court
Karnail Singh vs State Of Punjab And Others on 29 July, 2009
             IN THE HIGH COURT OF PUNJAB AND HARYANA AT

                                CHANDIGARH


                                       Civil Writ Petition No.11247 of 2009
                                              Date of Decision: 29.07.2009



Karnail Singh
                                                                     Petitioner
                                    Versus
State of Punjab and others
                                                                  Respondents



CORAM:- HON'BLE MR. JUSTICE JASBIR SINGH

Present:     Mr.Mandeep K.Saajan, Advocate for the petitioner

                          .....

Jasbir Singh, J.(Oral)

Petitioner raised a loan of Rs.3.91 lacs to purchase a truck in

the year 1992. He failed to make payment. The respondent-Corporation

started charging penal interest.

It is contention of counsel for the petitioner that he has paid the

entire principal amount and some portion of the interest component also.

By making reference to Policy decision Annexure P4 taken by the

Government of Punjab, counsel submits that the Corporation is bound to

give him benefit of waiver of interest and penal interest, as provided in

above said Policy decision dated 18.8.2004, being an ex-serviceman. It is

grievance of the petitioner that the respondents are not supplying him ‘no

objection certificate’ regarding clearance of the loan amount.

After hearing counsel for the petitioner, this writ petition is

disposed of by issuing directions to the Managing Director of respondent

No.3 to treat this writ petition as a representation and decide the same by
Civil Writ Petition No.11247 of 2009 2

taking note of the provisions of Policy statement dated 18.8.2004 (P4). If

the petitioner is entitled to get benefit under that Policy, the same shall be

granted to him forthwith. To the contrary, if the authority wishes to pass an

order against the petitioner, a copy of the same shall be supplied to him.

Needful be done within a period of three weeks from the date of receipt of a

copy of this order. The petitioner is directed to supply a copy of the order

along with one copy of the writ petition to the officer concerned within ten

days.

Copy of the order be supplied to counsel for the petitioner

under signatures of the Court Reader.

29.07.2009                                  (Jasbir Singh)
gk                                              Judge