High Court Punjab-Haryana High Court

Rajinder Kaur vs State Of Punjab And Another on 2 September, 2008

Punjab-Haryana High Court
Rajinder Kaur vs State Of Punjab And Another on 2 September, 2008
 IN THE HIGH COURT OF PUNJAB & HARYANA AT CHANDIGARH

                                        C.W.P. No.15443 of 2008
                                        Date of Decision : 02.09.2008


Rajinder Kaur                                               .....Petitioner
               versus
State of Punjab and another                                 .....Respondents


CORAM : HON'BLE MR.JUSTICE UMA NATH SINGH.
        HON'BLE MRS.JUSTICE DAYA CHAUDHARY.

Present : Mr.Naresh Kaushal, Advocate, for the petitioner.
                      -.-

UMA NATH SINGH, J.

Learned counsel for the petitioner submitted that the petitioner

would be satisfied if his pending application for redetermination of

compensation under Section 28-A of the Land Acquisition Act, 1894 (for

short `the Act’) is directed to be considered and disposed of within a time

frame.

We do not find any legal impediment in passing such direction.

Accordingly, this writ petition is disposed of, without expressing any

opinion on merits, with a direction to Land Acquisition Collector and DFO

concerned to decide and dispose of pending application of the petitioner

under Section 28-A of the Act, within a period of four weeks from the date

of receiving a copy of this order.

This writ petition is disposed of, accordingly.



                                                     (UMA NATH SINGH)
                                                         JUDGE


02-09-2008                                        (DAYA CHAUDHARY)
   *mohinder                                             JUDGE