IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH.
C.W.P. No.8081 of 2009
Date of decision: 26.5.2009
Smt. Kanta Raj & another.
-----Petitioners
Vs.
State of Haryana & others.
-----Respondents
CORAM:- HON'BLE MR JUSTICE ADARSH KUMAR GOEL
HON'BLE MR JUSTICE JITENDRA CHAUHAN
Present:- Mr. Sanjay Vashisth, Advocate
for the petitioners.
-----
ORDER:
This petition seeks quashing of notifications dated
3.10.2006 under Section 4 and 1.10.2007 under Section 6 of the
Land Acquisition Act, 1894.
Main contention raised in the petition is that land of
the petitioners has been included in the acquisition contrary to the
policy of the State, not to include the constructed houses of the
petitioners. Further contention raised is that acquisition is for land
development by Haryana Urban Development Authority. After
initiating the process of acquisition, the land has been released to
private builders.
CWP No.8081 of 2009 2
At this stage, learned counsel for the petitioners
restricts his case to consideration of representation, which he
undertakes to file within a week.
In view of above, without expressing any opinion on
merits, we direct respondent No.1 to take a decision on the
representation of the petitioner, if so made, in accordance with
law, within two months from the date of receipt of a copy of this
order.
The petition is disposed of.
( ADARSH KUMAR GOEL )
JUDGE
May 26, 2009 ( JITENDRA CHAUHAN )
ashwani JUDGE