IN THE HIGH COURT OF PUNJAB AND HARYANA AT CHANDIGARH
COCP No.1504 of 2009(O&M)
Date of decision: 20.8.2009
Khalsa College for Women ......Petitioner(s)
Versus
KBS Sidhu, IAS & others ......Respondent(s)
CORAM:- HON’BLE MR.JUSTICE RAKESH KUMAR GARG
* * *
Present: Mr. Sameer Sachdeva, Advocate for the petitioner.
Rakesh Kumar Garg, J.(Oral)
CM No.19384-CII of 2009
Application is allowed subject to all just exceptions.
COCP No.1504 of 2009
The grievance of the petitioner in this case is that despite the
directions issued by this Court to release the grant-in-aid due to the
petitioner within a period of three months vide order dated 16.4.2009, in
CWP No.5367 of 2009, respondents have failed to make the aforesaid
payment.
Notice of motion.
At the asking of the Court, Mr. S.S. Sahu, Assistant Advocate
General, Punjab, accepts notice on behalf of the respondents. Copy of the
petition has been supplied to him.
In COCP No.1224 of 2009, titled Dalip Kumar v. D.K. Goyal,
EO, which was decided on 20.7.2009, this Court was assured by the State
of Punjab that the directions of this Court shall be complied in letter and
spirit and the undisputed amounts payable to the petitioner wherever
directions have been issued, shall be made.
At this stage, without going into the merits of the averments
COCP No.1504 of 2009(O&M) -2-
made by the learned counsel for the petitioner and keeping in view the
aforesaid assurance given by the State of Punjab, I deem it appropriate to
direct the respondents to release the undisputed amount of grant-in-aid to
the petitioner within one month from the date of receipt of certified copy of
this order.
Disposed of.
Copy of the order be given dasti to the parties on payment of
usual charges.
August 20, 2009 (RAKESH KUMAR GARG) ps JUDGE