C.O.C.P.No.1380 of 2009 (O&M) 1
IN THE HIGH COURT FOR THE STATES OF PUNJAB AND
HARYANA AT CHANDIGARH.
Date of Decision:-9.10.2009
Mohinder Singh Yadav ...Petitioner
Versus
M.R.Sharma, Executive Engineer ...Respondent
CORAM: HON’BLE MR.JUSTICE RAKESH KUMAR GARG
Present: Mr.Hemant Saini, Advocate for the petitioner.
Mr.Ashok Jindal, Additional Advocate General, Haryana.
Rakesh Kumar Garg, J. (Oral):
The grievance of the petitioner before this Court is that
despite direction dated 4.5.2009 issued by this Court in CWP
No.6722 of 2009, the respondents have failed to settle the claim of
the petitioner and release the amount found payable to him.
In response to the show cause notice issued by this
Court, short reply on behalf of the respondent by way of affidavit of
M.R.Sharma, Executive Engineer, Municipal Corporation, Gurgaon
has been filed wherein it has been submitted as under:-
“That in compliance of the above said orders of this
Hon’ble High Court order, the deponent informed to the
petitioner vide letter no.EE/(B)/MCG/2009/1057 dated
13.8.2009 Annexure R1 by which the document of work
order and the measurement of the work executive of the
site plant of the location was asked to submit in the
office of the MCG Gurgaon for the payment to him but till
date no documents were produced by the petitioner as
C.O.C.P.No.1380 of 2009 (O&M) 2required by the answering deponent. Hence in the
absence of necessary documents the payment can not
be made to the petitioner, on the production of the
required documents, the payment will be paid to the
petitioner accordingly. The order of Hon’ble High Court
has been complied with and there is no willful and
intentional delay on the part of the deponent.”
In view of the aforesaid stand taken by the respondent,
the petitioner is directed to submit necessary documents to the
respondent within a period of two weeks from today and if the
documents are furnished by the petitioner, the respondent shall
decide the claim of the petitioner within two months thereafter in
accordance with law and if any amount is found due, the same shall
be paid to the petitioner within one month thereafter.
Rule discharged.
(Rakesh Kumar Garg)
9.10.2009 Judge
AS