High Court Punjab-Haryana High Court

Parties Name vs State Of Haryana And Others on 23 July, 2009

Punjab-Haryana High Court
Parties Name vs State Of Haryana And Others on 23 July, 2009
IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH.


            CIVIL WRIT PETITION NO. 10878 OF 2009

            DATE OF DECISION: July 23, 2009.


                Parties Name
Gram Panchayat Polar and another
                                      ..PETITIONERS
            VERSUS
State of Haryana and others

                                      ...RESPONDENTS

CORAM: HON’BLE MR. JUSTICE JASBIR SINGH

PRESENT: Mr. P.K.Mutneja,
Advocate, for the petitioners.

JASBIR SINGH, J. (oral)

Order.

By filing this writ petition, petitioners pray that a writ of

certiorari be issued to quash notice dated May 12, 2009 (P-7), vide which

Deputy Commissioner has been asked to construct an enclosure wall,

around protected site, in village Theh Polar. It is contention of counsel for

the petitioners that no notification under Section 3 of the Ancient

Monument and Archaeological Sites Remains Act, 1958, has been issued to

declare the site in question, as an ancient monument.

During arguments, it transpires that by stating their grievance,

the petitioners have already sent a representation on May 25, 2009, which is

pending undecided.

In view of facts of this case, this writ petition is disposed of by

directing respondent No. 3 to take note and decide aforesaid representation
CIVIL WRIT PETITION NO. 10878 OF 2009 -2-

by passing a reasoned order within three weeks from today.

July 23, 2009                                          ( Jasbir Singh )
DKC                                                         Judge