High Court Punjab-Haryana High Court

The Zamindara Co-Operative … vs The Secretary on 27 November, 2009

Punjab-Haryana High Court
The Zamindara Co-Operative … vs The Secretary on 27 November, 2009
Civil Writ Petition No. 18177 of 2009                             1




     In the High Court of Punjab and Haryana, at Chandigarh.


                 Civil Writ Petition No. 18177 of 2009

                    Date of Decision: 27.11.2009


The Zamindara Co-operative Transport Society Limited
                                                           ...Petitioner
                                   Versus
The Secretary, Regional Transport Authority, Jind
                                                         ...Respondent


CORAM: HON'BLE MR. JUSTICE KANWALJIT SINGH AHLUWALIA.


Present: Mr. Vikas Singh, Advocate
         for the petitioner.


Kanwaljit Singh Ahluwalia, J. (Oral)

Issue notice of motion.

On the asking of the Court, Mr. Sunil Nehra, Assistant

Advocate General, Haryana, accepts notice on behalf of the

respondent. Copy of petition has been supplied to Mr. Nehra.

Counsel for the petitioner has referred to para 9 of the writ

petition wherein the order passed by the State Transport Appellate

Tribunal, Hisar, has been reproduced. The State Transport Appellate

Tribunal desired that matter regarding grant of extension, pending

before the respondent, be disposed of expeditiously.

The observation made by the State Transport Appellate

Tribunal has not been given due credence by the respondent. Petitioner

had applied for extension of the route and his application is pending

before the respondent.

Civil Writ Petition No. 18177 of 2009 2

In these circumstances, respondent is directed that matter

regarding grant of extension of the route of the petitioner from Uchana to

Jind, as applied by the petitioner vide application dated 6.5.2007

(Annexure P2) be considered and final decision be taken thereupon

within two months from the date of receipt of certified copy of this order.

With the observations made above, the present writ petition is

disposed of.

(Kanwaljit Singh Ahluwalia)
Judge
November 27, 2009
“DK”