IN THE HIGH COURT OF PUNJAB AND HARYANA AT CHANDIGARH
COCP No.1336 of 2009(O & M)
Date of Decision:28.07.2009
The Wander Jattana Cooperative L & C Society Ltd.Wander Jattana
.... petitioner
Versus
Suresh Kumar , IAS & Ors.
.....respondents
CORAM: HON'BLE MR.JUSTICE RAKESH KUMAR GARG
Present: Mr.B.S.Sidhu,Advocate
for the petitioner
****
RAKESH KUMAR GARG J.(ORAL):
As per the averments made in this petition, vide judgment
dated 09.03.2009 passed in CWP No.3731 of 2009, the respondents were
directed to settle the accounts of the petitioner for the work executed by
him and to release the necessary payments, thereafter.
According to the learned counsel for the petitioner, in spite
of the aforesaid directions issued by this Court to release the undisputed
amount, no relief has been granted to the petitioner.
I have heard learned counsel for the petitioner.
Without going into the merits of the arguments raised by the
learned counsel for the petitioner,at this stage, and keeping in view the
assurance given by the State of Punjab in COCP No.1224 of 2009 titled as
“Dalip Kumar versus D.K.Goyal, Executive Officer” decided on 20th July,
2009, I deem it appropriate to direct respondent Nos.2 and 3 to settle the
accounts of the petitioner within one month from today and to release the
undisputed amount within one month, thereafter.
Dasti on payment of usual charges.
(RAKESH KUMAR GARG)
JUDGE
28.07.2009
neenu