IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH.
C.W.P. No. 5755 of 2007 ( O&M )
DATE OF DECISION : 26.11.2008
Kulwant Singh Sandhu and others
.... PETITIONERS
Versus
U.T. Chandigarh and others
..... RESPONDENTS
CORAM :- HON'BLE MR. JUSTICE SATISH KUMAR MITTAL
HON'BLE MR. JUSTICE JASWANT SINGH
Present: Mr. D.S. Patwalia, Advocate,
for the petitioners.
Ms. Lisa Gill and Mr. Deepak Sharma, Advocates,
for respondents No.1 to 3.
Mr. Raj Kapur Malik, Advocate,
for respondent No.4.
***
SATISH KUMAR MITTAL , J. ( Oral )
In terms of the earlier order dated October 22, 2008, Shri R.K.
Rao, Deputy Commissioner-cum-Registrar, Cooperative Society, U.T.
Chandigarh, is present in the Court and has placed on record his affidavit
dated 21.11.2008.
Learned counsel for the petitioners states that in view of the
aforesaid affidavit of the Registrar, Cooperative Society, U.T. Chandigarh,
this petition has become infructuous. However, learned counsel for
respondent No. 4 Society states that in terms of the affidavit dated
CWP No. 5755 of 2007 -2-
24.11.2008 of the Administrators on behalf of respondent No.4, the
petitioners are required to furnish indemnity bonds and after the same are
furnished, immediately thereafter, possession will be delivered to the
petitioners. In this regard, learned counsel for the petitioners states that the
petitioners will furnish the requisite indemnity bonds within a period of one
month from today.
Dismissed as infructuous.
However, as far as election of the respondent Society is
concerned, the same shall be held expeditiously in accordance with the
rules.
( SATISH KUMAR MITTAL )
JUDGE
November 26, 2008 ( JASWANT SINGH )
ndj JUDGE