High Court Punjab-Haryana High Court

H.R.Trading Co. And Others vs Union Of India And Others on 28 July, 2009

Punjab-Haryana High Court
H.R.Trading Co. And Others vs Union Of India And Others on 28 July, 2009
             IN THE HIGH COURT OF PUNJAB AND HARYANA AT

                                  CHANDIGARH

                                       Civil Writ Petition No.11099 of 2009
                                              Date of Decision: 28.07.2009



H.R.Trading Co. and others
                                                                   Petitioners
                                     Versus
Union of India and others
                                                                 Respondents



CORAM:- HON'BLE MR. JUSTICE JASBIR SINGH

Present:     Mr.Anil Kshetarpal, Advocate for the petitioners

                            .....

Jasbir Singh, J.(Oral)

By filing this writ petition, the petitioners have laid challenge

to a circular dated 23.4.2008 (P1), vide which, the petitioners have been

asked to do the loading and unloading work round the clock.

It is contention of counsel for the petitioners that necessary

infrastructure is not available. If that is so, the petitioners may first

approach the authority concerned to provide infrastructure. If any

representation is made within seven days from today, the authority shall

decide it within two weeks thereafter, giving facts as to how much

infrastructure is available and what remedial steps can be initiated to redress

grievance of the petitioners.

Disposed of.

28.07.2009                                    (Jasbir Singh)
gk                                                Judge