IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH.
CIVIL WRIT PETITION NO. 15147 OF 2009
DATE OF DECISION: September 25, 2009.
Parties Name
Samay Singh
..PETITIONER
VERSUS
HUDA and another
...RESPONDENTS
CORAM: HON’BLE MR. JUSTICE JASBIR SINGH
PRESENT: Mr. Sachin Mittal,
Advocate, for the petitioner
JASBIR SINGH, J.(oral)
ORDER.
This writ petition has been filed with a prayer to quash letter
dated September 21, 2006 (P-6), vide which claim of the petitioner to get a
plot under Oustee Quota has been declined. This writ petition is disposed of
by giving liberty to the petitioner to seek redressal of his grievance before
the Oustee Adalat, so constituted under orders, passed by this Court on
November 29, 2006, in C.W.P. No. 15433 of 2006. If any application is
moved before the Adalat concerned, within 15 days from today, the bar of
limitation shall not be considered against the petitioner.
(JASBIR SINGH)
JUDGE
September 25, 2009.
DKC