High Court Punjab-Haryana High Court

Kulbir Singh vs Haryana Agro Industries … on 2 September, 2009

Punjab-Haryana High Court
Kulbir Singh vs Haryana Agro Industries … on 2 September, 2009
     IN THE HIGH COURT OF PUNJAB AND HARYANA AT

                         CHANDIGARH.


                                        C.W.P. No.13622 of 2009
                                        Date of decision: 2.9.2009

Kulbir Singh.
                                                    -----Petitioner
                               Vs.
Haryana Agro Industries Corporation Ltd. & ors.
                                                 -----Respondents


CORAM:- HON'BLE MR. JUSTICE ADARSH KUMAR GOEL
            HON'BLE MRS. JUSTICE DAYA CHAUDHARY

Present:-   Mr. V.K. Jindal, Advocate
            for the petitioner.
                  ---

ORDER:

1. Grievance in the petition is that as per terms of

contract awarded to respondents No.3 and 4, the contract period

could be extended only by one year while extension which has

been granted is beyond the period of one year.

2. It is submitted that representation, Annexure P-10,

has been filed by the petitioner, on which no decision has been

taken, even though the said representation was made in

pursuance of order of this Court dated 25.5.2009 in C.W.P.

No.7964 of 2009 Kulbir Singh v. Haryana Agro Industries

Corporation Ltd.

CWP No.13622 of 2009 2

3. Without expressing any opinion on merits, we direct

respondent No.2 to take decision on the representation of the

petitioner by passing a speaking order, in accordance with law,

within one month from the date of receipt of a copy of this order.

The decision taken may be conveyed to the petitioner.

4. The petition is disposed of.


                                          (ADARSH KUMAR GOEL)
                                                  JUDGE

September 02, 2009                         ( DAYA CHAUDHARY )
ashwani                                           JUDGE