High Court Punjab-Haryana High Court

Lt. Col. Naresh Ghai vs Municipal Corporation on 13 February, 2009

Punjab-Haryana High Court
Lt. Col. Naresh Ghai vs Municipal Corporation on 13 February, 2009
                   IN THE HIGH COURT OF PUNJAB & HARYANA AT
                             CHANDIGARH

                                            CWP No. 8125 of 2007
                                            Date of Decision: 13.02.2009


Lt. Col. Naresh Ghai, Advocate                                 ..Petitioner


                         versus

Municipal Corporation, Ludhiana and others                 ..Respondents

CORAM:       HON'BLE MR. JUSTICE T.S.THAKUR,CHIEF JUSTICE
             HON'BLE MR. JUSTICE HEMANT GUPTA

Present :    Petitioner in person

             Mr. Amol Rattan Singh, Addl. A.G. Punjab
             for respondents No.2 and 3

                                *****

T.S.Thakur, C.J. (Oral)

Petitioner appeared in person submits that in the light of the

stringent directions given by this Court in Civil Writ Petition No. 4886 of

2003 disposed off on 04.10.2008, no further directions in this case are

needed. Liberty is, however, given to the petitioner to seek appropriate

redress regarding the alleged improper ‘Change of Land Use’ by

modification of the town planning scheme, if any, in appropriate

proceedings.

Dismissed as infructuous with the liberty prayed for.

(T.S.THAKUR)
CHIEF JUSTICE

(HEMANT GUPTA)
JUDGE

13.02.2009
‘ravinder’