In the High Court of Punjab & Haryana at Chandigarh
Civil Revision No. 7032 of 2008 (O&M)
Date of decision : 22.1.2009
Sarwan Singh ..... Petitioner
vs
State of Punjab and another ..... Respondents
Coram: Hon'ble Mr. Justice Rajesh Bindal Present: Mr. Arun Nehra, Advocate, for the petitioner. Rajesh Bindal J.
Prayer in the present petition is for issuance of direction to the
learned court below for expeditious disposal of the execution application
filed by the petitioner where he is to be disbursed the amount of
compensation on account of acquisition of land, which according to the
petitioner has already been deposited with the learned court below in
December 2008 but the disbursement process is being delayed.
Considering the prayer made by the petitioner to be innocuous,
I do not feel necessary to issue notice to the respondents. The submission is
that the execution petition pending before the learned court below filed by
the petitioner is now listed for hearing on 21.2.2009. As the amount has
already been deposited by respondent no. 1, the learned court below is
directed to dispose of the execution petition on the next date of hearing.
The petition is disposed of.
22.1.2009 ( Rajesh Bindal) vs. Judge