IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH.
CIVIL WRIT PETITION NO. 195 OF 2009
DATE OF DECISION : August 31, 2009.
Parties Name
M/S Girdhari Lal Krishan Lal and others
...PETITIONERS
VERSUS
State of Haryana and others
...RESPONDENTS
CORAM: HON'BLE MR. JUSTICE JASBIR SINGH
PRESENT: Mr. Alok Jagga,
Advocate, for the petitioners.
Mr. Sanjeev Kaushik, D.A.G., Haryana,
for respondent No. 1.
Mr. Amit Sharma, Advocate, for respondents No. 2 and 3.
JASBIR SINGH, J. (oral)
ORDER:
In this writ petition, following prayer was made by the
petitioners:
“an appropriate writ, order or direction for restraining the
respondents from auctioning three plot sites in the New Sabzi
Mandi, Sampla which have been fixed for auction on
06.01.2009 till the decision of the revision petition filed by the
petitioners before Respondent No. 4, since the sites are sought
to be auctioned in a completely arbitrary manner in a pick and
choose manner and ousting the legitimate claims of the
petitioner who have been working in the old Mandi for over 15
CIVIL WRIT PETITION NO. 195 OF 2009 -2-years.”
It is stated that the revision petition, filed by the petitioners,
stands dismissed. If that is so, this writ petition has become infructuous.
However, petitioners may lay challenge to the order passed in their revision
petition and if they do so, they can raise any objection including the grounds
taken in this writ petition. Disposed of.
( Jasbir Singh )
Judge
August 31, 2009.
DKC