High Court Punjab-Haryana High Court

Baljit Singh vs The Union Of India And Others on 22 July, 2008

Punjab-Haryana High Court
Baljit Singh vs The Union Of India And Others on 22 July, 2008
      IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                     CHANDIGARH.

                                                      C.W.P. No. 12592 of 2008
                                            DATE OF DECISION : 22.07.2008

Baljit Singh

                                                                .... PETITIONER

                                      Versus

The Union of India and others

                                                           ..... RESPONDENTS


CORAM :- HON'BLE MR. JUSTICE SATISH KUMAR MITTAL
               HON'BLE MR. JUSTICE AUGUSTINE GEORGE MASIH


Present:       Mr. Kanwaljit Singh, Senior Advocate, with
               Mr. Harmanjit Singh, Advocate,
               for the petitioner.

                            ***

SATISH KUMAR MITTAL , J. ( Oral )

In this petition, the petitioner has prayed for issuing direction to

respondent No.3 to grant No Objection Certificate and permission to instal

the petrol pump, which has been withheld without any justification.

Before approaching this Court, the petitioner had sent a legal

notice dated 6.6.2008 (Annexure P-4) to the Deputy Commissioner,

Fatehgarh Sahib, respondent No.3 herein, but the same is stated to have

been not considered or decided so far.

After hearing counsel for the petitioner, we dispose of this writ

petition with a direction to respondent No.3 to consider and decide the said
CWP No. 12592 of 2008 -2-

legal notice (Annexure P-4) in accordance with law, within a period of two

months.


                                      ( SATISH KUMAR MITTAL )
                                               JUDGE



July 22, 2008                      ( AUGUSTINE GEORGE MASIH )
ndj                                          JUDGE