High Court Punjab-Haryana High Court

Rajinder Kumar Godara vs Haryana Urban Development … on 7 November, 2008

Punjab-Haryana High Court
Rajinder Kumar Godara vs Haryana Urban Development … on 7 November, 2008
     IN THE HIGH COURT OF PUNJAB AND HARYANA AT

                          CHANDIGARH

                     C.W.P. No. 12300 of 2007

             DATE OF DECISION: November 7, 2008

Rajinder Kumar Godara

                                                        ...Petitioner

                               Versus

Haryana Urban Development Authority and another

                                                     ...Respondents

CORAM: HON'BLE MR. JUSTICE M.M. KUMAR

            HON'BLE MR. JUSTICE JORA SINGH

Present:    Mr. Amit Jain, Advocate,
            for the petitioner.

            Mr. Arun Walia, Advocate,
            for the respondents.

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.

The petitioner has claimed that his application for

allotment of residential plot in Sector 57, Gurgaon, was not

considered because the registration number given to him, namely,

G57-056608 was also given to one Shri Shiv Nath Rai. The

respondents in the impugned order passed on the direction issued by

this Court in C.W.P. No. 6476 of 2005, filed by the petitioner, have

conceded that the petitioner Shri Rajinder Singh Godara and one Shri

Shiv Nath Rai were given the aforementioned registration number.
C.W.P. No. 12330 of 2007 2

However, the application number of both the persons was different

and in the draw of lot held on 25.11.2004, Application No. 0103441,

submitted by Shri Shiv Nath Rai was successful. Accordingly, Plot

No. 1721P was allotted to him on 21.1.2005. The respondents have

also placed on record along with the written statement the slip which

was put in the draw of lot and the same bears the application number

as well as Registration No. Therefore, there is no issue with regard to

the identity of the successful applicant. The writ petition is wholly

misconceived and is, thus, liable to be dismissed.

For the reasons aforementioned this petition fails and the

same is dismissed.




                                              (M.M. KUMAR)
                                                 JUDGE




                                              (JORA SINGH)
November 7, 2008                                      JUDGE
Pkapoor