IN THE HIGH COURT FOR THE STATES OF PUNJAB AND HARYANA AT
CHANDIGARH
C.W.P. No.17061 of 2011
Date of Decision.13.09.2011
M/s Rainbow Plywood Industries, Khajuri Road, Yamuna Nagar (Hr.)
through its partner Yash Pal
.....Petitioner
Versus
Uttar Haryana Bijli Vitran Nigam Ltd. through its Managing Director,
Shakti Bhawan, Sector 6, Panchkula (Haryana) and others
.....Respondents
Present: Mr. Nand Lal Shammi, Advocate
for the petitioner.
CORAM:HON’BLE MR. JUSTICE K. KANNAN
1. Whether Reporters of local papers may be allowed to see the
judgment ?
2. To be referred to the Reporters or not ?
3. Whether the judgment should be reported in the Digest?
-.-
K. KANNAN J.(ORAL)
1. Learned counsel for the petitioner states that he will be
satisfied if the representation (Annexure P-4), which has been issued on
behalf of the petitioner claiming the amount for the works done, is
considered by respondent No.2 and appropriate decision is taken
regarding the payment or be adjusted against future works. The
respondent No.2 shall consider the demand made through the notice
under representation P-4 within a period of two months and if the
liability is admitted, the amount shall be forthwith released preferably
within a period of one month from that date.
2. The writ petition is disposed of at the stage of admission,
dispensing with notice to the respondents.
(K. KANNAN)
JUDGE
September 13, 2011
Pankaj*