IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH.
C.W.P. No. 2663 of 2008
DATE OF DECISION : 11.07.2008
The Ubha Cooperative Labour & Construction Society Ltd. Ubha, Distt.
Mansa
.... PETITIONER
Versus
State of Punjab and others
..... RESPONDENTS
CORAM :- HON'BLE MR. JUSTICE SATISH KUMAR MITTAL
HON'BLE MR. JUSTICE AUGUSTINE GEORGE MASIH
Present: Mr. I.S. Saggu, Advocate,
for the petitioner.
Mr. Rupinder Khosla, Addl. A.G., Punjab.
***
SATISH KUMAR MITTAL , J. ( Oral )
The petitioner Society has filed this writ petition under Articles
226 and 227 of the Constitution of India for issuance of a writ in the nature
of mandamus directing the respondents to make the payment to the
petitioner Society for the work completed by it.
Counsel for the respondents submits that all the payments due
to the petitioner have been made by the respondents.
In view of the aforesaid fact, this petition is dismissed.
However, if the petitioner still is not satisfied, it will be open
CWP No. 2663 of 2008 -2-
for it to avail the alternative remedy by making representation to the
authorities.
( SATISH KUMAR MITTAL )
JUDGE
July 11, 2008 ( AUGUSTINE GEORGE MASIH )
ndj JUDGE