High Court Punjab-Haryana High Court

Welfare Society vs State Of Punjab And Others on 19 November, 2009

Punjab-Haryana High Court
Welfare Society vs State Of Punjab And Others on 19 November, 2009
           IN THE HIGH COURT OF PUNJAB AND HARYANA
                         AT CHANDIGARH


               Civil Writ Petition No.5525 of 2008 (O&M)
                  Date of decision: 19th November, 2009

Welfare Society, Urban Estate, Ludhiana
and another
                                                              ... Petitioners
                                  Versus
State of Punjab and others
                                                           ... Respondents


CORAM:      HON'BLE MR. JUSTICE KANWALJIT SINGH AHLUWALIA

Present:    Mr. Kanwaljit Singh, Senior Advocate with
            Mr. Inderdeep S. Gill, Advocate for the petitioners.
            Mr. Anil Kumar Sharma, Addl. AG Punjab
            for the State.
            Mr. Balwinder Singh, Advocate for respondents No.2 to 4.


KANWALJIT SINGH AHLUWALIA, J. (ORAL)

Civil Misc. No. 18778 of 2009

Application is allowed. Replication to the written statement

filed by respondents No.3 and 4 is taken on record.

Civil Writ Petition No.5525 of 2008

Present writ petition was filed against Chief Administrator,

Punjab Urban Development Authority.

It is not disputed that for managing the affairs of Urban

Development in Ludhiana, a new authority viz. ‘Greater Ludhiana Area

Development Authority’ has been constituted. Mr. Balwinder Singh submits

that he represents the newly constituted authority, GLADA.
Civil Writ Petition No. 5525 of 2008 (O&M) 2

Mr.Balwinder Singh has very fairly stated that GLADA will not

act contrary to the layout, zonal and master plan notified for the area.

Counsel for the petitioner is satisfied with the submissions

made by Mr. Balwinder Singh and has prayed that in pursuance of the

same, he may be permitted to withdraw the present petition.

As prayed, dismissed as withdrawn, in view of the statement

made by counsel for the respondents.

[KANWALJIT SINGH AHLUWALIA]
JUDGE
November 19, 2009
rps