IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH
C.W.P.No.18822 of 2009
Date of Decision : 08.12.2009
Smt. Veero ...Petitioner
Versus
Union of India and another ...Respondents
CORAM:HON'BLE MR. JUSTICE HEMANT GUPTA
HON'BLE MR. JUSTICE JORA SINGH
Present: None for the petitioner.
HEMANT GUPTA, J. (ORAL)
The petitioner has sought a writ in the nature of mandamus for
directing the respondents to release the amount of compensation to the
petitioner and to other similar situated persons.
It is admitted by the petitioner that execution application to
recover the compensation is pending before the learned Executing Court.
In view of the said fact, we do not find that any direction is
required to be issued in the present writ petition. However, it shall be
open to the petitioner to move an appropriate application before the
learned Executing Court for initiating coercive steps, if so advised. to
recover the amount of compensation. As and when any such application
is received, the Executing Court shall pass an appropriate order thereon.
The writ petition stands disposed of accordingly.
(HEMANT GUPTA)
JUDGE
08.12.2009 (JORA SINGH)
Vimal JUDGE