IN THE HIGH COURT OF PUNJAB AND HARYANA AT CHANDIGARH
F.A.O. No. 3775 of 2009
Date of decision : 30-07-2009
Municipal Council, Rohtak
........Appellant
The Pooja Cooperative Society Ltd.
........Respondents
CORAM : HON'BLE MS. JUSTICE NIRMALJIT KAUR
PRESENT: Mr. Raman B. Garg, Advocate
for the appellant.
NIRMALJIT KAUR, J. (ORAL)
Learned counsel for the appellant states that the District
Judge, Rohtak could not have passed the order, directing the Municipal
Council to dispose of the final bills submitted by the applicant within a
period of three months and also could not further order that if any question
or objection whatsoever arises in any way, the dispute should be referred
to the Arbitration in terms of clause 24 of the agreement entered into
between the parties.
Learned counsel for the appellant further states that he is
aggrieved with this order as it is a direction to pay the final bills and the
same should be clarified. However, on a specific query by the Court that if
any amount is pending, learned counsel for the appellant replied in the
affirmative but submitted that amount is also due from the respondents and
that penalty too has to be recovered from the respondents.
Learned counsel for the appellant further states that the
F.A.O. No. 3775 of 2009 -2-
appellant had asked the contractor to produce the bills so that the same
could be audited and the amount could be released but he did not deposit
the said bills.
In view of the facts as narrated, word by word, by learned
counsel for the appellant, it is obvious that the final bills of the respondent
Contractor have yet to be cleared as the same were not cleared because
the Contractor did not deposit the said bills. It also appears that the
appellant is claiming some amount as due towards the Contractor. This
shows that there is a dispute.
It is also not denied that there is an agreement between the
parties with clause 24 which permits appointment of an Arbitrator in case of
dispute.
In view of this, I do not find anything illegal or wrong in the
order, having been passed by the District Judge, Rohtak to the effect that
pending amount be cleared and if there is any question or objection, the
matter be referred to the Arbitrator.
The appeal is, accordingly, dismissed.
(NIRMALJIT KAUR)
JUDGE
July 30, 2009
gurpreet