IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH
Civil Writ Petition No.8992 of 2009
Date of Decision: 08.07.2009
M/s Gale Worldwide Movers Private Limited
Petitioner
Versus
State of Haryana and others
Respondents
CORAM:- HON'BLE MR. JUSTICE JASBIR SINGH
Present: Mr.A.P.Bhandari, Advocate for the petitioner
.....
Jasbir Singh, J.(Oral)
This writ petition has been filed with a prayer that a writ of
mandamus be issued to the respondents to consider name of the petitioner,
for allotment of a plot, in Transport Nagar, Sector 58, Faridabad. In the
alternative, it has been prayed that allotment of plot made to 56 persons, be
quashed.
It is apparent from the records and not disputed before this
Court that the plots were allotted under some policy, copy of which has not
been put on record. It is also a fact that the petitioner has not moved any
application for allotment, stating that it is eligible as per norms fixed. Untill
and unless the petitioner moves application for allotment, directions cannot
be issued to the authorities concerned to consider its name. No case is made
out for issuing directions at this stage. Dismissed. However, if the
petitioner moves any application as per norms, it is expected that the
authorities shall consider the same and decide it as per law.
08.07.2009 (Jasbir Singh) gk Judge