High Court Punjab-Haryana High Court

Rachan Singh vs Improvement Trust Rupnagar on 15 December, 2008

Punjab-Haryana High Court
Rachan Singh vs Improvement Trust Rupnagar on 15 December, 2008
C.W.P.No. 17559 of 2008.           1

 IN THE HIGH COURT OF PUNJAB AND HARYANA AT
               CHANDIGARH.

                    C.W.P.No. 17559 of 2008.
                    Date of Decision : 15.12.2008.

Rachan Singh
                                        Petitioner.

                    VERSUS

Improvement Trust Rupnagar
and others.
                                        Respondents.


CORAM : HON'BLE MR. JUSTICE M.M.KUMAR.
           HON'BLE MR. JUSTICE JORA SINGH.
                     ---
Present:- Mr Gurcharan Dass, Advocate, for
           the petitioners.
          Mr. Suvir Sehgal, Addl. Advocate General
          Punjab.,
          Mr. APS Mann, Advocate, for respondent
          Nos. 1 and 2.
          ---

         1.Whether Reporters of Local Newspapers may be
           allowed to see the judgment?
         2. To be referred to the Reporters or not ?
         3. Whether the judgment should be reported in the
           digest?


M.M.KUMAR,J.

The petitioner has approached this Court with a prayer

for quashing the orders dated 29.8.2008 (Annexure P-4) and

29.9.2008 (Annexure P-6) passed by the Improvement Trust,

Rupnagar stating that no plot was available for the

Scheduled Caste in Giani Zail Singh Nagar and that the

application of the petitioner could be considered under the

general category.

In the reply filed in the Court, it has been asserted

that both the orders have been withdrawn. In para No.4 of
C.W.P.No. 17559 of 2008. 2

the written statement specific averment has been made that

the trust has considered the entire matter afresh and it has

now been decided that one plot of the size of 125 sq. yards is

to be reserved for the S.C./B.C. Category and all the

applications received in that category including the

application of the petitioner would be considered in a draw of

plots. Therefore, no grievance of the petitioner survives.

It is appropriate, however, to mention that the

petitioner had filed an application along with cheque of

Rs.7500/- which was returned to the petitioner initially on

6.10.2008 (Annexure P-7). However, the same has been sent

by the petitioner to the trust for disbursement on 10.10.2008.

Therefore, the application of the petitioner shall be

considered as it is accompanied by the requisite deposit.

As a sequence of the above discussion, the writ

petition has been rendered infructuous and the same is

disposed of as such.



                                          (M.M.KUMAR )
                                              JUDGE


15.12.2008                                ( JORA SINGH)
Anoop                                          JUDGE