High Court Punjab-Haryana High Court

The Batala Urban Estate Labour & … vs D.S.Bains on 12 August, 2009

Punjab-Haryana High Court
The Batala Urban Estate Labour & … vs D.S.Bains on 12 August, 2009
    IN THE HIGH COURT FOR THE STATES OF PUNJAB AND
                HARYANA AT CHANDIGARH.

                                          C.O.C.P.No.1445 of 2009
                                          Date of Decision:-12.8.2009
The Batala Urban Estate Labour & Construction Coop.Society Ltd.
                                                        ...Petitioner
                                       Versus
D.S.Bains, Principal Secretary and others              ...Respondents

CORAM: HON’BLE MR.JUSTICE RAKESH KUMAR GARG
Present: Mr.Onkar Singh Batalvi, Advocate for the petitioner.
Rakesh Kumar Garg, J. (Oral):

The grievance of the petitioner in this case is that despite

the directions issued by this Court vide its order dated 11.5.2009

passed in CWP No.7051 of 2009, the respondents have failed to

make payment of even undisputed amount and thus have committed

the contempt of this Court.

Notice of motion to the respondents to show cause as to

why the contempt proceedings be not initiated against them.

At the asking of the Court, Mr.M.C.Berry, learned

Additional Advocate General, Punjab accepts notice on behalf of the

respondents.

After hearing the learned counsel for the parties and

keeping in view the assurance given by the State of Punjab in COCP

No.1224 of 2009 decided on 20.7.2009, the respondents are directed

to make payment of the undisputed amount payable to the petitioner

within one month from today.

Disposed of.

Rule discharged.


                                                (Rakesh Kumar Garg)
12.8.2009                                                 Judge
AS