IN THE HIGH COURT OF PUNJAB AND HARYANA AT CHANDIGARH
COCP No.1624 of 2009(O&M)
Date of decision: 7.9.2009
Multani Mal Modi College ......Petitioner(s)
Versus
KBS Sidhu, IAS and others ......Respondent(s)
CORAM:- HON’BLE MR.JUSTICE RAKESH KUMAR GARG
* * *
Present: Mr. Sameer Sachdeva, Advocate for the petitioner.
Rakesh Kumar Garg, J.(Oral)
CM No.21215-CII of 2009
Application is allowed subject to all just exceptions.
COCP No.1624 of 2009
The grievance of the petitioner in this case is that despite the
directions issued by this Court to release the grant-in-aid due to the
petitioner within a period of four months vide order dated 30.4.2009 passed
in CWP No.6510 of 2009, the respondents have failed to make the
aforesaid payment.
Notice of motion.
At the asking of the Court, Mr. S.S. Sahu, Assistant Advocate
General, Punjab, accepts notice on behalf of the respondents. Copy of the
petition has been supplied to him.
In COCP No.1224 of 2009, titled Dalip Kumar v. D.K. Goyal,
EO, which was decided on 20.7.2009, this Court was assured by the State
of Punjab that the directions of this Court shall be complied with in letter
and spirit and the undisputed amounts payable to the petitioners wherever
directions have been issued, shall be made.
At this stage, without going into the merits of the averments
made by the learned counsel for the petitioner and keeping in view the
COCP No.1624 of 2009(O&M) -2-
aforesaid assurance given by the State of Punjab, I deem it appropriate to
direct the respondents to release the amount of grant in aid which is not in
dispute, to the petitioners within two months from the date of receipt of
certified copy of this order.
Disposed of.
September 7, 2009 (RAKESH KUMAR GARG) ps JUDGE