High Court Punjab-Haryana High Court

Sandeep Kumar vs Unknown on 14 September, 2009

Punjab-Haryana High Court
Sandeep Kumar vs Unknown on 14 September, 2009
      IN THE HIGH COURT FOR THE STATES OF PUNJAB AND
                  HARYANA AT CHANDIGARH

                                       COCP No.1675 of 2009 (O&M)
                                       Date of decision: September 14, 2009.


Sandeep Kumar
                                                          ...Petitioner(s)

            v.
D.S. Bains & Anr.
                                                          ...Respondent(s)


CORAM:HON'BLE MR. JUSTICE RAKESH KUMAR GARG

Present:      Shri P.S. Sekhon, Advocate, for the petitioner.

                                  ORDER

Rakesh Kumar Garg, J. (Oral):

Notice of motion. At the asking of the Court, Shri S.S. Sahu,
Additional Advocate General, Punjab, accepts notice on behalf of the
respondent.

The grievance of the petitioner in this case is that despite the
order dated 19.4.2009 passed in CWP No.2703 of 2009, even the
undisputed amount payable to the petitioner-society is not being paid by the
respondent in spite of the fact that the decision of this Court was brought to
the notice of the respondent.

In COCP No.1224 of 2009 decided on 20.7.2009, the State of
Punjab has assured this Court that the payment of undisputed amounts to the
persons like the petitioner will be made without any delay. Therefore, I
deem it appropriate to direct the respondent to make the undisputed
payment to the petitioner within two months from the date of receipt of a
certified copy of this order.




September 14, 2009.                          [ Rakesh Kumar Garg ]
kadyan                                                      Judge