High Court Punjab-Haryana High Court

Kusum Lata vs Haryana Urban Development … on 4 November, 2008

Punjab-Haryana High Court
Kusum Lata vs Haryana Urban Development … on 4 November, 2008
Civil Writ Petition No. 8241 of 2007                              [1]

  IN THE HIGH COURT OF PUNJAB AND HARYNA AT CHANDIGARH.

              Civil Writ Petition No.8241 of 2007

                                              Date of decision: 4.11.2008

Kusum Lata
                                                     ....Petitioner.
                             Vs.

Haryana Urban Development Authority and another
                                         ....Respondents.


CORAM:        HON'BLE MR.JUSTICE UMA NATH SINGH.
              HON'BLE MRS.JUSTICE DAYA CHAUDHARY.

Present:      Mr.Amit Jain, Advocate for petitioner.
              Mr.Raghujit Singh Madan, Advocate, for respondents.
                              ****

DAYA CHAUDHARY, J.

The present writ petition has been filed for quashing of

order dated 6.2.2007 (Annexure P-10) passed by Estate Officer,

HUDA, Panipat, vide which the representation of the petitioner filed

in pursuance of the order passed in Civil Writ Petition No. 12978 of

2006 has been rejected, and further for issuance of a direction to the

respondents to allot a plot measuring 2100 sq. metres in Sector -29,

Part-II, Industrial Estate, Urban Estate, Panipat.

Briefly the facts of the case as taken from the writ petition

are that respondents offered 19 industrial plots measuring 2100 sq.

metres in Sector 29, Part-II, Industrial Estate, Panipat and

applications from various categories of entrepreneurs were invited.

The petitioner applied for the said plot and submitted application on

20.3.2005. After completing all formalities, the petitioner appeared in

the interview. The respondents, on the basis of the

documents/project report, considered the case of the petitioner but
Civil Writ Petition No. 8241 of 2007 [2]

the same was rejected. The amount submitted by the petitioner

along with the application was returned. The petitioner filed Civil Writ

Petition No. 12978 of 2006 which was disposed of vide order dated

21.8.2006 with a direction to respondent No.2 to consider the claim

of the petitioner and pass a detailed and speaking order. It was also

directed that for that purpose, the petitioner would file a detailed

comprehensive representation by appending all relevant documents.

In pursuance of the orders passed by this Court, the

petitioner submitted a detailed comprehensive representation on

28.8.2006 and the same was rejected by the respondent-authorities

vide order dated 6.2.2007, which is subject matter of challenge in the

present writ petition.

Mr.Amit Jain, learned counsel for the petitioner, has

argued that respondent authorities have not passed a detailed

speaking order and no reasons whatsoever have been given while

rejecting the claim of the petitioner. It has also been argued by

Mr.Jain that performance of the petitioner was quite satisfactory in

the interview but her case has wrongly been rejected on the ground

that petitioner was found ignorant about her proposed project. It has

also been argued that the claim of the petitioner has wrongly been

rejected without considering the project report on merits.

Written statement has been filed on behalf of the

respondents, which is on record.

Mr. Raghujit Singh Madan, learned counsel appearing on

behalf of respondent Nos.1 and 2, has argued that petitioner

appeared before the interview committee and was not found well

conversant even with the details of the project report submitted
Civil Writ Petition No. 8241 of 2007 [3]

along with the application. He further argued that as per report of the

interview committee, the petitioner was found ignorant about the

proposed project as she was not even aware of the details as

contained in the project report and was not found to be genuine

woman entrepreneur and her case was not recommended for

allotment of industrial plot.

We have heard the arguments of learned counsel for

parties and perused the documents on record.

We have also seen the rejection order which is quite

comprehensive and detailed one where sufficient reasons for not

considering petitioner’s claim have been given. The opinion of the

interview committee cannot be interfered with and the performance

of the petitioner cannot be judged only by saying that she was good

in the interview. It is a specific case of the respondents that the

petitioner was not conversant with the project report submitted and

was not well aware of the proposed report.

In view of the facts mentioned above, we do not find it a

fit case for interference. Moreover, we do not find anything wrong in

the procedure adopted by the respondents in assessing the

respective merits of the candidates.

The writ petition being devoid of any merit, is hereby

dismissed.

 (UMA NATH SINGH)                        (DAYA CHAUDHARY)
     JUDGE                                    JUDGE

4.11.2008.
raghav