High Court Punjab-Haryana High Court

Ashok Kumar And Another vs State Of Haryana And Others on 28 November, 2008

Punjab-Haryana High Court
Ashok Kumar And Another vs State Of Haryana And Others on 28 November, 2008
     IN THE HIGH COURT OF PUNJAB AND HARYANA AT

                          CHANDIGARH

                      C.W.P. No. 8452 of 2007

             DATE OF DECISION: November 28, 2008

Ashok Kumar and another

                                                       ...Petitioners

                               Versus

State of Haryana and others

                                                     ...Respondents

CORAM: HON'BLE MR. JUSTICE M.M. KUMAR

            HON'BLE MR. JUSTICE JORA SINGH


Present:    Ms. Rajwinder Kaur, Advocate,
            for Mr. T.K. Joshi, Advocate,
            for the petitioners.

            Mr. Dinesh Nagar, Advocate,
            for respondent Nos. 2 & 3.

1.    Whether Reporters of local papers may be
      allowed to see the judgment?

2.    To be referred to the Reporters or not?

3.    Whether the judgment should be reported in
      the Digest?

M.M. KUMAR, J.

1. The petitioners have approached this Court with a prayer

for issuance of direction to the respondents to allot Booth No. 88-B,

Sector 11, Panchkula, which came to be allotted to them as per draw

of lots held by HUDA on 24.2.2003 (P-5).

C.W.P. No. 8452 of 2007 2

2. When the matter came up for consideration on

18.11.2008, it transpired that at one stage a mini draw of lot was held

for the purpose of finding out which booth site could be allotted to

the petitioners in lieu of Booth Site No. 88-B, Sector 11, Panchkula.

In the mini draw of lot, Booth No. 117, Sector 11, Panchkula was

picked up for the petitioners and they were declared successful. They

claimed that Booth Site No. 117 is equivalent to Site No. 88-B

because the parking facility in both the sites is available. However,

later on the Commissioner and Principal Secretary to Government,

Haryana again asked for holding of a mini draw and the petitioners

were found successful in respect of Booth No. 67-B, Sector 11,

Panchkula, which was not acceptable to them for lack of parking

facility. We have asked learned counsel for respondent Nos. 2 and 3

to seek instructions as to why order be not issued for allotting Booth

Site No. 117, Sector 11, Panchkula, which was allotted to the

petitioners after mini draw of lot. In fact, in para 1 of the preliminary

objections of the reply filed by respondent Nos. 2 and 3 reference has

been made to a decision to allot Booth No. 117, Sector 11, Panchkula,

to the petitioners. However, the passing of order on 18.11.2008 was

necessitated on account of contrary stand taken in para 11.

3. At the hearing today, learned counsel for respondent

Nos. 2 and 3 has stated that Booth No. 117, Sector 11, Panchkula,

shall be allotted to the petitioners and the stand taken in preliminary

objection regarding that decision is correct. Accordingly, the writ

petition is disposed of with a direction to respondent Nos. 2 and 3 to

issue letter of allotment, if not already issued, in favour of the
C.W.P. No. 8452 of 2007 3

petitioner in respect of Booth No. 117, Sector 11, Panchkula,

expeditiously but not later than one month from the date of receipt of

a certified copy of this order.

4. The writ petition stands disposed of in the above terms.





                                             (M.M. KUMAR)
                                                JUDGE




                                              (JORA SINGH)
November 28, 2008                                JUDGE
Pkapoor