High Court Punjab-Haryana High Court

The Chatha Nanehra Co-Op. Society vs State Of Punjab And Others on 25 September, 2009

Punjab-Haryana High Court
The Chatha Nanehra Co-Op. Society vs State Of Punjab And Others on 25 September, 2009
IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH.

             CIVIL WRIT PETITION NO. 15121 OF 2009

             DATE OF DECISION : September 25, 2009.

                   Parties Name

The Chatha Nanehra Co-Op. Society

                                      ...PETITIONER
       VERSUS
State of Punjab and others


                                      ...RESPONDENTS


CORAM:       HON'BLE MR. JUSTICE JASBIR SINGH


PRESENT: Mr. P.S.Sekhon,
         Advocate, for the petitioner.


JASBIR SINGH, J. (oral)

ORDER:

Notice of motion.

On asking of the Court, Mr. Anil Sharma, Addl. A.G., Punjab,

accepts notice. Heard.

By filing this writ petition, the petitioner has prayed that

directions be issued to the respondents to release admitted payment, due to

it towards execution of work, detail of which has been given in paragraph

No.4 of this writ petition.

It is case of the petitioner that it has successfully executed the

work, as mentioned above. Entries were made in the measurement book,

however, the payment has not been released. Thereafter, the petitioner has

served a legal notice dated July 22, 2009 (P1) for releasing the payment,

which is still pending undecided.

CIVIL WRIT PETITION NO. 15121 OF 2009 -2-

This Court feels that if there is no defect in the work executed

by the petitioner, the authorities are not justified to detain amount due to it.

In view of facts, mentioned above, this writ petition is disposed

of by issuing direction to respondent No. 4 to decide legal notice dated July

22, 2009, (P1) served by the petitioner and if there is no legal hitch, release

admitted payment to the petitioner, within three months from the date of

receipt of a copy of this order, failing which, the petitioner shall be entitled

to get interest @ 8% per annum from the date the amount had become due

to it till its realization. To the contrary, if the officer concerned wishes to

reject claim of the petitioner on valid grounds, a speaking order be passed

and a copy thereof be supplied to the petitioner.

Copy of the order be supplied to the State counsel under

signatures of Reader for compliance.

( Jasbir Singh )
Judge

September 25, 2009.

DKC