C.W.P. No.10097 of 2009 -1-
IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH
C.W.P. No.10097 of 2009
Date of decision:20.07.2009.
Nanaksar Bus Service (Regd.) ...Petitioner
Versus
State of Punjab and others ...Respondents
CORAM: HON'BLE MR. JUSTICE JASBIR SINGH
Present: Mr. Karan Bhardwaj, Advocate,
for the petitioner.
Mr. Anil Sharma, Addl. A.G., Punjab,
for respondent Nos.1 to 3.
Mr. Arvind Jakhu, Advocate,
for respondent No.4 and 5.
*****
JASBIR SINGH, J. (ORAL).
Counsel for respondent Nos.4 and 5 states that the
vehicles were taken into possession, on order passed by City Civil
Court at Calcutta on 13.01.2009. He further states that the petitioner
was aware regarding existence of the order referred above. However,
by making mis-statement of facts, the petitioner obtained order dated
10.07.2009, from this Court.
Be that its may, it is not in dispute that the petitioner has
paid, after passing of order dated 10.07.2009 by this Court, an amount
of Rs.1,60,000/- to the respondent Nos.4 and 5. Counsel for
respondent Nos.4 and 5 states that an amount of Rs.65,000/- more is
due from the petitioner.
If that is so, this writ petition is disposed of with a direction
to the petitioner, to deposit an amount of Rs.65,000/- with the
C.W.P. No.10097 of 2009 -2-
respondent Nos.4 and 5, within a period of 3 weeks from the date of
receipt of copy of this order, failing which respondent Nos.4 and 5 shall
be entitled to re-possess vehicles of the petitioner. If the petitioner has
any dispute regarding over charging etc., after making payment of
Rs.65,000/-, he shall raise the dispute before an appropriate Forum, if
need be.
Disposed of.
July 20, 2009. ( JASBIR SINGH ) vinod JUDGE