High Court Punjab-Haryana High Court

Kalyan Society (Regd) vs State Of Haryana on 3 December, 2009

Punjab-Haryana High Court
Kalyan Society (Regd) vs State Of Haryana on 3 December, 2009
IN THE HIGH COURT OF PUNJAB AND HARYANA AT CHANDIGARH


                                             CWP No. 18549 of 2009

                                             Date of Decision: 3.12.2009

Kalyan Society (Regd)

                                                            ....Petitioner.

                    Versus

State of Haryana

                                                            ...Respondent.



CORAM:-      HON'BLE MR. JUSTICE AJAY KUMAR MITTAL.


PRESENT: Mr. R.K. Malik, Senior Advocate with
         Mr. Vishal Malik, Advocate for the petitioner.


AJAY KUMAR MITTAL, J.

In this writ petition filed under Articles 226/227 of the

Constitution of India, the petitioner-Society has prayed for issuance of a

direction to the respondent to take a final decision with regard to grant

of ‘No Objection Certificate’ to the petitioner for establishing Lal

Bahadur Shashtri Mahila Ayurvedic College and Hospital, Village

Bhillchapper, Sadhura Road, Bilaspur, District Yamuna Nagar

(Haryana).

Notice of motion.

Mr. Sukant Gupta, Additional Advocate General, Haryana,

accepts notice.

After hearing the learned counsel for the parties and

perusing the record, the instant writ petition is disposed of with a

direction to the respondent to take a final decision with regard to grant
CWP No. 18549 of 2009 -2-

of ‘No Objection Certificate’ to the petitioner for establishing Lal

Bahadur Shashtri Mahila Ayurvedic College and Hospital, Village

Bhillchapper, Sadhura Road, Bilaspur, District Yamuna Nagar

(Haryana) within a period of one month from the date of receipt of a

certified copy of this order.

December 3, 2009                                (AJAY KUMAR MITTAL)
gbs                                                    JUDGE