High Court Punjab-Haryana High Court

Satya Wati vs State Of Punjab And Another on 9 March, 2009

Punjab-Haryana High Court
Satya Wati vs State Of Punjab And Another on 9 March, 2009
      IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                            CHANDIGARH.

                                              C.W.P. No.3745 of 2009
                                             Date of decision: 9.3.2009


Satya Wati.
                                                          -----Petitioner
                                  Vs.
State of Punjab and another.
                                                      -----Respondents


CORAM:- HON'BLE MR JUSTICE ADARSH KUMAR GOEL
            HON'BLE MR JUSTICE JITENDRA CHAUHAN

Present:-   Mr. S.S. Rathore, Advocate
            for the petitioner.
             -----

ORDER:

Only prayer in the petition is for a direction, requiring the

Collector, Urban Estates, Punjab, Mohali, respondent No.2 to take a

decision on application of the petitioner, Annexure P-2, dated

17.5.2007, which is said to be pending for the last about two years.

Without expressing any opinion on merits, we direct

respondent No.2 to take a decision on the said application in

accordance with law, within two months from the date of receipt of a

copy of this order.

The petition is disposed of.


                                           ( ADARSH KUMAR GOEL )
                                                  JUDGE


March 09, 2009                             ( JITENDRA CHAUHAN )
ashwani                                           JUDGE