High Court Punjab-Haryana High Court

Nishar Ahmed And Others vs Haryana Urban Development … on 7 September, 2009

Punjab-Haryana High Court
Nishar Ahmed And Others vs Haryana Urban Development … on 7 September, 2009
             IN THE HIGH COURT OF PUNJAB AND HARYANA AT

                                  CHANDIGARH


                                  Civil Writ Petition No.20465 of 2008(O&M)
                                                 Date of Decision: 07.09.2009



Nishar Ahmed and others
                                                                   Petitioners
                            Versus
Haryana Urban Development Authority and others
                                                                 Respondents



CORAM:- HON'BLE MR. JUSTICE JASBIR SINGH

Present:    Mr.Sapan Dhir, Advocate for the petitioners
            Mr.Siddharth Batra, Advocate for respondent Nos.1 and 2
            Mr.Sanjiv Kaushik, Additional Advocate General, Haryana

                            .....

Jasbir Singh, J. (Oral)

CM No.14928 of 2009

This application has been filed with a prayer to dispose of

CWP No.20465 of 2008, in terms of the order passed by this Court on

23.7.2009 in CWP No.18409 of 2008. The above said writ petition is fixed

for hearing on 21.10.2009.

On request made by counsel for both the parties, date for

hearing is pre-poned from 21.10.2009 to today and the writ petition is taken

up on board for disposal.

CWP No.20465 of 2008

By filing this writ petition, the petitioners have prayed that

directions be issued to the respondents, not to interfere in their possession,

where they are sitting for the last more than a decade. Vide judgment dated

23.7.2009, in the case of similarly situated petitioners, directions were
Civil Writ Petition No.20465 of 2008 2

issued to the HUDA authorities to consider their case as per Policy dated

2.6.2008 and if they are eligible, necessary action be taken as per terms and

conditions of that Policy to rehabilitate them. Liberty was granted to the

petitioners to move an application before Administrator, HUDA at

Faridabad within a specified period, who was directed to dispose of their

application by passing a speaking order, either way, within a period of two

months.

Counsel for the petitioners states that similar directions may be

issued for the petitioners in this writ petition.

To the prayer made, counsel for the respondents has failed to

raise any legitimate objection.

In view of facts mentioned above, this writ petition is ordered

to be disposed of in the same terms as in CWP No.18409 of 2008, decided

on 23.7.2009.

07.09.2009                                     (Jasbir Singh)
gk                                                 Judge