High Court Punjab-Haryana High Court

M/S Nissing Transport Co vs Food Corporation Of India And Anr on 4 February, 2009

Punjab-Haryana High Court
M/S Nissing Transport Co vs Food Corporation Of India And Anr on 4 February, 2009
    IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                  CHANDIGARH


                                 C.W.P NO. 1809 OF 2009
                                 DECIDED ON : 04.02.2009


M/S Nissing Transport Co.
                                            ...Petitioner
           versus

Food Corporation of India and anr.
                                            ...Respondents



CORAM : HON'BLE MR. JUSTICE SURYA KANT



Present : Mr. Vikram Singh, Advocate,
          for the petitioner.



SURYA KANT, J. (ORAL)

The petitioner was allotted the contract of

transportation of food grains by the Food Corporation of India.

There appears to be some dispute between the petitioner and

respondents regarding release of a sum of Rs. 22,003/- and

interest on the delayed payments to the petitioner. The petitioner

is reported to have served the respondents with a legal notice

dated September 30, 2008, but no action has been taken

pursuant thereto.

Having heard learned counsel for the petitioner and

without expressing any views on the merits of the petitioner’s

claim, I deem it appropriate to dispose of this writ petition with a

direction to the respondents to take cognizance of the claim

raised by the petitioner in legal notice dated September 30, 2008
C.W.P NO. 1809 OF 2009 -2-

and dispose of the same by passing an appropriate order within a

period of four months from the date of receipt of certified copy of

this order.

FEBRUARY 04, 2009                          (SURYA KANT)
shalini                                        JUDGE3