High Court Punjab-Haryana High Court

Swami Ganga Giri Janta Girls … vs State Of Punjab & Others on 23 March, 2009

Punjab-Haryana High Court
Swami Ganga Giri Janta Girls … vs State Of Punjab & Others on 23 March, 2009
 IN THE HIGH COURT OF PUNJAB & HARYANA, CHANDIGARH



                                   Civil Writ Petition No.2912 of 2009
                                         Date of Decision: March 23, 2009


Swami Ganga Giri Janta Girls College, Raekot (Ludhiana)
                                                     .....PETITIONER(S)

                                   VERSUS


State of Punjab & Others
                                                    .....RESPONDENT(S)
                               .      .     .


CORAM:              HON'BLE MR. JUSTICE AJAI LAMBA


PRESENT: -          Mr. Sameer        Sachdeva,   Advocate,   for   the
                    petitioner.

Mr. Arvind Mittal, Additional Advocate General,
Punjab.

                               .      .     .

AJAI LAMBA, J (Oral)

Swami Ganga Giri Janta Girls College, Raekot

(Ludhiana), has approached this Court under Article 226/227 of the

Constitution of India praying for issuance of a writ in the nature of

mandamus directing the respondents to release the due grant-in-aid as

admissible to the petitioner to enable the College to disburse the same to

the teaching and non-teaching employees employed in it.

It has been brought out that directions have already

been issued by this Court while dealing with Civil Writ Petition

No.14340 of 2006, titled ‘Arya College, Ludhiana vs. State of Punjab &

Others’ decided on 18.12.2007, yet the grant-in-aid is not being released.

Issue notice of motion.

CWP No.2912 of 2009 [2]

Mr. Arvind Mittal, Additional Advocate General,

Punjab, accepts notice on behalf of the respondents.

I have heard the learned counsel.

Learned counsel for the respondent-State has not

been able to dispute the fact that similar petitions have earlier come up

for hearing and directions have been issued to the respondent-State to

release grant-in-aid.

Learned counsel for the respondent-State says that

there might be some objections raised by the authorities which would be

required to be cleared.

Considering the facts and circumstances of the case

and in terms of judgment rendered by this Court in Civil Writ Petition

No.14340 of 2006, titled ‘Arya College, Ludhiana vs. State of Punjab &

Others’ decided on 18.12.2007, it is directed that the respondents shall

release 85% grant due to the petitioner, within three months after

clearance of objections by the petitioner. So far as balance 15% of the

amount of grant-in-aid is concerned, the petitioner may submit a separate

representation to the respondents.

The petition is allowed in the above terms.


                                                            (AJAI LAMBA)
March 18, 2009                                                 JUDGE
avin