High Court Punjab-Haryana High Court

The Aman Cooperative Labour & … vs The State Of Punjab And Others on 17 April, 2009

Punjab-Haryana High Court
The Aman Cooperative Labour & … vs The State Of Punjab And Others on 17 April, 2009
      IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                      CHANDIGARH


                       Civil Writ Petition No.5737 of 2009
                       Date of decision: 17.04.2009.


The Aman Cooperative Labour & Construction Society Ltd.

                                                       Petitioner

                               Versus

The State of Punjab and others                         ...Respondents


CORAM: HON'BLE MR. JUSTICE S.D.ANAND.


Present:   Mr. Hemant Saini, Advocate, for the petitioner.

                                           *****

S.D.ANAND, J.

Notice of motion.

On the asking of the Court, Mr. H.S.Gill, learned Deputy

Advocate General, Punjab accepts notice on behalf of the

respondents.

The petition is disposed of with a direction to the

respondents to examine the claim raised by the petitioner’s society in

the context of the job executed by it. If it is found, on ascertainment

of facts, that any amount is due to the petitioner society, it shall be

paid to it within two months from today.

Disposed of accordingly.

April 17, 2009                                     (S.D.Anand)
Pka                                                   Judge