High Court Punjab-Haryana High Court

Naveen Kumar Kaushik vs T.C.Gupta on 19 August, 2009

Punjab-Haryana High Court
Naveen Kumar Kaushik vs T.C.Gupta on 19 August, 2009
      IN THE HIGH COURT FOR THE STATES OF PUNJAB AND
                 HARYANA AT CHANDIGARH.


                                      C.O.C.P.No.1633 of 2008
                                      Date of Decision:-19.8.2009


Naveen Kumar Kaushik                                    ...Petitioner

                                     Versus

T.C.Gupta, IAS and others                               ...Respondents

CORAM: HON’BLE MR.JUSTICE RAKESH KUMAR GARG

Present: Mr.Puneet Bali, Advocate for the petitioner.

Mr.Manish Bansal, Advocate for the respondents.
Rakesh Kumar Garg, J. (Oral):

Learned counsel appearing on behalf of the respondents

has placed on record a letter written by the Chief Administrator,

HUDA, Panchkula addressed to the Administrator, HUDA, Gurgaon

vide endorsement dated 17.8.2009 whereby a decision has been

taken to allot a plot to the petitioner, subject to the decision of SLP in

Siriya Devi’s case.

In view of the aforesaid letter, learned counsel appearing

on behalf of the petitioner does not wish to press this petition.

Dismissed as not pressed.

Rule discharged.

19.8.2009                                       (Rakesh Kumar Garg)
AS                                                      Judge