High Court Punjab-Haryana High Court

Tripatpal Singh vs The State Of Punjab And Others on 19 August, 2009

Punjab-Haryana High Court
Tripatpal Singh vs The State Of Punjab And Others on 19 August, 2009
             IN THE HIGH COURT OF PUNJAB AND HARYANA AT

                               CHANDIGARH


                                      Civil Writ Petition No.12531 of 2009
                                             Date of Decision: 19.08.2009



Tripatpal Singh
                                                                  Petitioners
                                   Versus

The State of Punjab and others

                                                                Respondents



CORAM:- HON'BLE MR. JUSTICE JASBIR SINGH

Present:     Mr.Malkeet Singh Balianwali, Advocate for the petitioner

                         .....

Jasbir Singh, J.(Oral)

The petitioner is a Stage Carriage Permit holder and is plying

his bus on Rampura-Moga route via Salabatpura and Nihal Singh Wala.

In this writ petition, it is his grievance that despite many

requests made, respondent No.2 has failed to frame time table. Due to this,

many buses are running on that route without any permit. There is lot of

confusion and it is his apprehension that some fight may ensue between the

operators.

During arguments, it transpires that by stating his grievance,

the petitioner has sent various representations, which are pending

undecided.

In view of facts mentioned above, this writ petition is disposed

of by issuing directions to respondent No.2 to take note and decide
Civil Writ Petition No.12531 of 2009 2

representations of the petitioner after giving an opportunity of hearing to all

the parties concerned. Needful be done within a period of one month from

the date of receipt of a copy of this order.

19.08.2009                                     (Jasbir Singh)
gk                                                 Judge