LPA No. 314 of 2009 1
IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH
LPA No. 314 of 2009
Date of decision: 4.5.2009
Anu Gupta and others
...Appellants
Versus
State of Haryana and others
...Respondent__
CORAM: HON’BLE MR.JUSTICE ADARSH KUMAR GOEL
HON’BLE MR.JUSTICE JITENDRA CHAUHAN
Present: Mr. Vinod S. Bhardwaj, Advocate
for the appellants.
-.-
ADARSH KUMAR GOEL, J. (oral)
1. This appeal has been preferred against the judgment of the
learned Single Judge dated 10.11.2008. The operative part thereof reads as
under:-
“Consequently, this writ petition is allowed to the extent that
the Chief Administrator, HUDA Panchkula is directed to
reconsider the claim of the petitioners No. 1 to 4 in terms of the
policy dated 10th September 1987 and if found eligible, to allot
them plots as per their entitelemnt. The needful shall be done
within a period of three months from the date of certified copy
of this order is produced before him.”
2. The appellants-writ petitioners, sought directions for allotment
of plot as per policy, Annexure P-14. The said claim, however, was rejected
on the ground that the petitioners were not the owners for the prescribed
period preceding the acquisition.
3. Contention on behalf of the petitioners was that requirement of
LPA No. 314 of 2009 2
five years ownership prior to acquisition had been relaxed subsequently and
accordingly, the writ petition was disposed of in above terms.
4. We have heard the learned counsel for the appellants.
5. We do not find any ground to interfere with the finding given
by the learned Single Judge.
6. The appeal is dismissed.
(ADARSH KUMAR GOEL)
JUDGE
4.5.2009 (JITENDRA CHAUHAN)
mk JUDGE