IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH
Civil Writ Petition No.12726 of 2009
Date of Decision: 21.08.2009
Baljinder Singh and another
Petitioners
Versus
State of Punjab and others
Respondents
CORAM:- HON'BLE MR. JUSTICE JASBIR SINGH
Present: Mr.Kailash Chander Advocate for the petitioners
.....
Jasbir Singh, J.(Oral)
It is case of the petitioners that they were sitting as tenants in
the Janta Rehri Market, Phase 3-B-I, Mohali. Their shops were burnt, for
which they were paid the compensation. Thereafter, under rehabilitation
Policy, it was decided to allot booths to the owners, however, tenants have
been excluded.
Counsel for the petitioners states that similarly situated tenants
filed CWP No.15691 of 2008, which was disposed of on 8.5.2009, by
passing the following order:-
“Having heard Ld. Counsel for the parties at some
length and considering the fact that more than one seriously
disputed questions of fact are involved but keeping in view the
fact that petitioners belongs to a poor strata of the Society and
if found eligible, would be entitle to some benefit under a
Civil Writ Petition No.12726 of 2009 2welfare policy framed by the respondents, I deem if
appropriate to dispose off this writ petition with a direction to
GMADA to constitute an officer committee to be headed by its
Estate Officer to reexamine the petitioner’s claim strictly in
terms of the policy decision and if it is found that they are also
entitled for allotment of some sites/ necessary orders shall be
passed to that effect. The entire exercise shall be undertaken
within a period of four months from the date of receipt of
certified copy of this order.”
After hearing counsel for the petitioners, this writ petition is
also disposed of in the same terms as in CWP No.15691 of 2008. If the
petitioners are found eligible as per the Policy, their claim be also
considered.
21.08.2009 (Jasbir Singh) gk Judge