IN THE HIGH COURT FOR THE STATES OF PUNJAB AND
HARYANA AT CHANDIGARH
COCP No.1672 of 2009 (O&M)
Date of decision: September 14, 2009.
The Mangat Cooperative Labour & Construction
Society Ltd.
...Petitioner(s)
v.
B.S. Kataria, Executive Engineer
...Respondent(s)
CORAM:HON'BLE MR. JUSTICE RAKESH KUMAR GARG
Present: Shri Hemant Saini, Advocate, for the petitioner.
ORDER
Rakesh Kumar Garg, J. (Oral):
Notice of motion. At the asking of the Court, Shri S.S. Sahu,
Additional Advocate General, Punjab, accepts notice on behalf of the
respondent.
The grievance of the petitioner in this case is that despite the
order dated 21.4.2009 passed in CWP No.5657 of 2009, even the
undisputed amount payable to the petitioner-society is not being paid by the
respondent in spite of the fact that the decision of this Court was brought to
the notice of the respondent.
In COCP No.1224 of 2009 decided on 20.7.2009, the State of
Punjab has assured this Court that the payment of undisputed amounts to the
persons like the petitioner will be made without any delay. Therefore, I
deem it appropriate to direct the respondent to make the undisputed
payment to the petitioner within two months from the date of receipt of a
certified copy of this order.
September 14, 2009. [ Rakesh Kumar Garg ] kadyan Judge