High Court Punjab-Haryana High Court

Karnail Singh vs State Of Punjab And Others on 6 August, 2009

Punjab-Haryana High Court
Karnail Singh vs State Of Punjab And Others on 6 August, 2009
             IN THE HIGH COURT OF PUNJAB AND HARYANA AT

                                CHANDIGARH


                                        Civil Writ Petition No.11779 of 2009
                                               Date of Decision: 06.08.2009



Karnail Singh
                                                                    Petitioner
                                   Versus
State of Punjab and others
                                                                 Respondents



CORAM:- HON'BLE MR. JUSTICE JASBIR SINGH

Present:     Mr.Rajesh Kumar Girdhar, Advocate for the petitioner

                          .....

Jasbir Singh, J.(Oral)

Notice of motion.

On asking of the Court, Mr.A.K.Sharma, Additional Advocate

General, Punjab accepts notice.

Heard.

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, detail of which has been given in

paragraph No.2 of this writ petition.

It is case of the petitioner that it has successfully executed the

work, as mentioned above. Entries were made in the measurement book and

even amount due to him was approved by the authorities, however, the

Treasury Officer has not released the payment on account of paucity of

funds.

Civil Writ Petition No.11779 of 2009 2

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. Paucity of funds is no ground to deny the admitted payment.

In view of facts mentioned above, this writ petition is disposed

of by issuing directions to the respondents to release admitted payment to

the petitioner, if there is no legal hitch, 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 him till its realisation. To the contrary, if respondents wish to reject

claim of the petitioner, on valid grounds, a speaking order be passed and a

copy thereof be supplied to the petitioner.

Mr.A.K.Sharma, Additional Advocate General, Punjab assures

that the requisite payment shall be made to the petitioner, as early as

possible.

Copy of the order be supplied to the State counsel under

signatures of the Court Reader for compliance.

06.08.2009                                    (Jasbir Singh)
gk                                                Judge