IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH
C.W.P NO. 21515 OF 2008
DECIDED ON : 29.01.2009
YKK INDIA PVT. LTD.
...Petitioner
versus
Haryana State Indtl. Devlp. Corp. & ors.
...Respondents
CORAM : HON'BLE MR. JUSTICE SURYA KANT
Present : Mr. Arun Palli, Senior Advocate with
Mr. Umesh Gulati, Advocate,
for the petitioner.
SURYA KANT, J. (ORAL)
The petitioner seeks quashing of notice dated
30.11.2007 (Annexure P-3), as well as, the speaking order dated
18.09.2008 (Annexure P-12). Vide the aforementioned
notice/orders, the petitioner has been asked to pay additional
amount towards the sale price of the plot allotted to it. The said
amount is sought to be recover on the plea that compensation for
the acquired land has been enhanced by the Reference/Appellate
Court(s).
Learned counsel for the petitioner fairly submits that
an identical controversy was considered by this Court in “C.W.P
No. 21521 of 2008 (Mitsui Kinzoku Components India Pvt.
Ltd. Vs. Haryana State Industrial Development) and the said
writ petition has been dismissed vide order dated 13.01.2009.
C.W.P NO. 21515 OF 2008 -2-
For the reasons recorded in Mitsui Kinzoku
Components India Pvt. Ltd’s case (supra), this writ petition
is also dismissed.
JANUARY 29, 2009 (SURYA KANT) shalini JUDGE