IN THE HIGH COURT OF PUNJAB AND HARYANA
AT CHANDIGARH
Civil Writ Petition No.18758 of 2009
Date of decision: 8th December, 2009
Pritam Singh
... Petitioner
Versus
State of Punjab and others
... Respondents
CORAM: HON'BLE MR. JUSTICE KANWALJIT SINGH AHLUWALIA
Present: Mr. Mohit Jaggi, Advocate for the petitioner.
KANWALJIT SINGH AHLUWALIA, J. (ORAL)
Present petition has been filed under Article 226/227 of the
Constitution of India praying for issuance of direction to the respondents to
allot a plot of land to the petitioner in terms of rehabilitation policy decision
dated 1st June, 2001 (Annexure P-2).
Counsel for the petitioner prays that petitioner will be satisfied
in case legal notice (Annexure P-6) is treated as representation and the
same is decided by respondent No.3 within a reasonable time.
I find merit in the contention raised by counsel for the
petitioner.
Accordingly, respondent No.3 is directed to treat legal notice
(Annexure P-6) as a representation of the petitioner and take a conscious
decision thereupon by passing a well reasoned order, within three months
from the date of receipt of certified copy of this order.
Order shall be communicated to the petitioner so that he is
able to take legal remedy, in accordance with the provisions of law.
With these observations, present petition is disposed of.
[KANWALJIT SINGH AHLUWALIA]
JUDGE
December 8, 2009
rps