High Court Punjab-Haryana High Court

Paramjit Singh & Ors vs Subhash Chander on 26 November, 2009

Punjab-Haryana High Court
Paramjit Singh & Ors vs Subhash Chander on 26 November, 2009
      IN THE HIGH COURT FOR THE STATES OF PUNJAB AND
                  HARYANA AT CHANDIGARH


                                      COCP No.1468 of 2008 (O&M)
                                      Date of decision: November 26, 2009.


Paramjit Singh & Ors.
                                                          ...Petitioner(s)

             v.

Subhash Chander

                                                          ...Respondent(s)

CORAM:HON’BLE MR. JUSTICE RAKESH KUMAR GARG

Present: Shri A.K. Jain, Advocate, for the petitioners.

Shri S.S. Sahu, Additional Advocate General, Punjab
for the respondent.

Rakesh Kumar Garg, J. (Oral):

Respondent, Shri Subhash Chander, PCS, Land Acquisition

Collector-cum-Sub Divisional Magistrate, Khadur Sahib, District Tarn

Taran is present in court.

In response to the show cause notice issued by this Court, in the

reply filed on behalf of the respondent, it has been submitted that the

Reference Application Under Section 30 of the Land Acquisition Act filed

by the petitioners has been referred to the Additional District Judge, Tarn

Taran on 27.8.2009 vide letter No.SDA/MTC-733.

Keeping in view the aforesaid fact and the apology tendered by

the respondent, I am not inclined to proceed further in this case.

Rule discharged.

November 26, 2009. [ Rakesh Kumar Garg ]
kadyan Judge