High Court Punjab-Haryana High Court

M/S Kulwant Singh & Company Ltd vs State Of Punjab And Others on 20 July, 2009

Punjab-Haryana High Court
M/S Kulwant Singh & Company Ltd vs State Of Punjab And Others on 20 July, 2009
C.W.P. No.10614 of 2009                                         -1-

     IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                     CHANDIGARH


                                           C.W.P. No.10614 of 2009
                                        Date of decision:20.07.2009.


M/s Kulwant Singh & Company Ltd.                              ...Petitioner

                                 Versus

State of Punjab and others                                 ...Respondents


CORAM: HON'BLE MR. JUSTICE JASBIR SINGH

Present:    Mr. Hemant Saini, Advocate,
            for the petitioner.
                                *****

JASBIR SINGH, J. (ORAL).

Petitioner – firm was granted civil work, to be undertaken in

Government Medical College at Amritsar. It is contention of counsel for

the petitioner that within stipulated period, the petitioner had completed

the work allotted. Final bill was also prepared. To say so, reference

has been made to document Annexure P-1.

It is grievance of the petitioner that the final payment is not

released in its favour, despite representations made in that regard.

During arguments, it transpires that, by stating its

grievance, the petitioner has already sent a legal notice dated

04.04.2009 (P-2), which is still pending undecided.

In view of above, this writ petition is disposed of with a

direction to respondent No.3, to decide legal notice dated 04.04.2009

(P-2), filed by the petitioner, by passing a speaking order. If there is no

legal hitch, the amount due, be released to the petitioner forthwith. If to

the contrary, detailed order be passed and copy of which be supplied to

the petitioner. Needful be done, within two months from the date of
C.W.P. No.10614 of 2009 -2-

receipt of copy of this order.

It is made clear that if the petitioner is found entitled to get

the amount claimed by it, the same be paid within two months, after

taking decision on legal notice of the petitioner, failing which, the

petitioner shall be entitled to get interest at the rate of 8% per annum

(simple) from the date amount had become due, till its realization.

Disposed of.




July 20, 2009.                                      ( JASBIR SINGH )
vinod                                                       JUDGE