IN THE HIGH COURT FOR THE STATES OF PUNJAB AND
HARYANA AT CHANDIGARH.
C.W.P. No. 15825 of 2008.
Date of Decision: 16th February, 2009.
Baniwal Trading Company ....Petitioner
through
Mr. R.C.Chaudhary, Advocate
Versus
State of Haryana & Ors. .Respondents
through
Mr. R.D.Sharma, Sr. DAG, Haryana.
Mr. Sanjeev Kaushik, Advocate.
CORAM:
HON’BLE MR. JUSTICE SURYA KANT.
1. Whether Reporters of local papers may be allowed to see the judgment?
2. To be referred to the Reporters or not?
3. Whether the judgment should be reported in the Digest?
SURYA KANT, J. [ORAL)
The petitioner seeks a Mandamus directing the
respondents to allot shop or plot in the New Grain Market, Madlauda,
District Panipat.
As per the averments made in para No. 1 of the
Preliminary Objections, the petitioner has already filed a
representation/appeal against the non-allotment of the plot, to the
Chief Administrator of the Board – respondent No. 2. It is stated by
learned counsel for respondent No. 3 – Marketing Committee that
the aforementioned representation/appeal is listed for hearing on
25.2.2009.
In view of the fact that the petitioner is already seeking
redress of its grievance before the departmental authorities, the writ
petition is disposed of as premature at this stage with a direction to
respondent No. 2 to decide the pending representation/appeal at the
earliest and preferably within three months from the date a certified
copy of this order is received. Till then, status-quo as directed by this
Court vide order dated 15.9.2008, shall be maintained.
Disposed of.
February 16, 2009. ( SURYA KANT ) dinesh JUDGE