High Court Punjab-Haryana High Court

M/S Bagga Kalan Cooperative … vs Rakesh Anand on 4 August, 2009

Punjab-Haryana High Court
M/S Bagga Kalan Cooperative … vs Rakesh Anand on 4 August, 2009
      IN THE HIGH COURT FOR THE STATES OF PUNJAB AND
                 HARYANA AT CHANDIGARH.

                                          C.O.C.P.No.2143 of 2008
                                          Date of Decision:-4.8.2009

M/s Bagga Kalan Cooperative Labour & Construction Society Ltd.
                                                  ...Petitioner
                                Versus
Rakesh Anand                                      ...Respondent

CORAM: HON’BLE MR.JUSTICE RAKESH KUMAR GARG

Present: Mr.Talwinder Singh, Advocate for
Mr.Hemant Saini, Advocate for the petitioner.

Mr.M.C.Berry, Additional Advocate General, Punjab.

Rakesh Kumar Garg, J. (Oral):

Reply to the show cause notice issued by this Court by

way of affidavit of Rakesh Anand, Executive Engineer, Amritsar

Drainage Division, Amritsar was filed submitting therein that the

compliance of the order passed by this Court has been made and the

amount to which the petitioner was found entitled, was paid to him.

On 20.7.2009 the respondent was directed to file an affidavit for

giving reasons due to which the delay in payment occurred.

Respondent has filed additional affidavit dated 28.7.2009 wherein

detailed reasons have been given due to which the delay was

caused.

Keeping in view the reasons given in the aforesaid

affidavit and the fact that the compliance has already been made and

the fact that the respondent has submitted an unqualified and

unconditional apology, I am not inclined to proceed further with this

petition.

Rule discharged.

4.8.2009                                     (Rakesh Kumar Garg)
AS                                                    Judge