IN THE HIGH COURT OF PUNJAB AND HARYANA
AT CHANDIGARH.
RFA No.1246 of 1986
Date of Decision:5.9.2008.
Balbir Singh and another
....Appellants
Versus
The State of Punjab and another
...Respondents
CORAM : Hon'ble Mr. Justice Rajesh Bindal
Present:- Mr.Rahul Chatwal, Advocate
for the appellants.
Mr. Manohar Lall, Addl. AG Punjab.
RAJESH BINDAL, J.
****
Learned counsel for the appellants submits that against
the award of Tribunal Improvement Trust, appeal under Section 54 of
the Land Acquisition Act was not maintainable. However, as per the
advise received by the appellants at that time, the present appeal
was filed which infact was not maintainable and only a writ petition
was to be filed in this Court. He seeks permission to withdraw the
present appeal with liberty to avail alternative remedy against the
award of the Tribunal. Learned counsel for the respondents does not
have any objection to the prayer of the appellants being granted.
Accordingly, the appellants are permitted to withdraw the
present appeal with liberty to avail alternative remedy in accordance
with law.
(RAJESH BINDAL)
Sept. 05, 2008. JUDGE
Reema