High Court Punjab-Haryana High Court

Sardara Singh vs State Of Haryana And Another on 6 August, 2009

Punjab-Haryana High Court
Sardara Singh vs State Of Haryana And Another on 6 August, 2009
             IN THE HIGH COURT OF PUNJAB AND HARYANA AT

                                 CHANDIGARH


                                           Civil Writ Petition No.11786 of 2009
                                                  Date of Decision: 06.08.2009



Sardara Singh
                                                                     Petitioner
                                    Versus
State of Haryana and another
                                                                   Respondents



CORAM:- HON'BLE MR. JUSTICE JASBIR SINGH

Present:     Mr.S.P.Khatri, Advocate for the petitioner

                           .....

Jasbir Singh, J.(Oral)

Vide order dated 6.2.2008, the Apex Appellate Body, HUDA

held that the petitioner is entitled to get one plot. It is their grievance that

respondents are not implementing that order. By stating as above, the

petitioners have made various representations to get the relief, however,

nothing has been done.

Counsel states that directions may be issued to the respondents

to implement the order passed by the Apex Appellate Body, HUDA.

In view of facts mentioned above, this writ petition is disposed

of by issuing directions to respondent No.2, to implement the order dated

6.2.2008, as per law. Needful be done within a period of six weeks from the

date of receipt of a copy of this order.

06.08.2009                                      (Jasbir Singh)
gk                                                  Judge