High Court Punjab-Haryana High Court

Kamlesh Girdhar vs Union Territory on 19 November, 2008

Punjab-Haryana High Court
Kamlesh Girdhar vs Union Territory on 19 November, 2008
           IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                        CHANDIGARH

                                    CWP No. 19132 of 2008
                                    Date of Decision: 19. 11. 2008


Kamlesh Girdhar                                       ...... Petitioner

      Versus

Union Territory, Chandigarh and others                ...... Respondents

Coram:     Hon'ble Mr. Justice M.M. Kumar
           Hon'ble Mr. Justice Ajay Tewari

Present:   Mr.Rajinder Goyal, Advocate
           for the petitioner.
                        ***

           1. Whether Reporters of local papers 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.

On 10.11.2008 we have passed the following order:-

” During the course of arguments, two queries were
posed to the learned counsel for the petitioner on account of
delay in responding to the offer of possession made by the
respondents. Firstly, we asked the learned counsel as to
whether the petitioner had adequate amount available with her
when the instalments were required to be deposited because
she has deposited 10% of the amount of Rs. 72, 000/- on
1.12.1998 and Rs. 1,08,000/- i.e. 15% on 6.1.1999 and
7.1.1999. The next instalment was required to be paid on
11.12.1999 amounting to Rs. 2,17, 139/- and the next
instalment on 11.12.2000 of equivalent amount was required to
be paid. The petitioner is required to show that till 2001 she
had adequate amount to meet the demand of payment of
instalment. Secondly, the petitioner is also required to furnish
the proof that she had ever sent representation dated 3.7.2001
(Annexure P-3) because admittedly the same has not been sent
CWP No. 19132 of 2008 -2-
under the registered AD cover.

List again on 19.11.2008.”

Learned counsel for the petitioner requests for further time to

enable him to place on record the necessary information and documents.

However, it would be appropriate to direct the petitioner to file a fresh writ

petition after placing on record the information required by order dated

10.11.2008 or any other additional information, which the petitioner may

file in support of the petition.

Petition is dismissed as withdrawn with liberty to the petitioner

to file a fresh one on the same cause of action.

(M. M. KUMAR)
JUDGE

(AJAY TEWARI)
JUDGE

November 19, 2008
sunita