High Court Punjab-Haryana High Court

Baniwal Trading Company vs State Of Haryana & Ors on 16 February, 2009

Punjab-Haryana High Court
Baniwal Trading Company vs State Of Haryana & Ors on 16 February, 2009
IN THE HIGH COURT FOR THE STATES OF PUNJAB AND
               HARYANA AT CHANDIGARH.

                          C.W.P. No. 15825 of 2008.
                          Date of Decision: 16th February, 2009.
Baniwal Trading Company          ....Petitioner
                                 through
                                 Mr. R.C.Chaudhary, Advocate

              Versus

State of Haryana & Ors.          .Respondents

through
Mr. R.D.Sharma, Sr. DAG, Haryana.

Mr. Sanjeev Kaushik, Advocate.

CORAM:

HON’BLE MR. JUSTICE SURYA KANT.

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?

SURYA KANT, J. [ORAL)

The petitioner seeks a Mandamus directing the

respondents to allot shop or plot in the New Grain Market, Madlauda,

District Panipat.

As per the averments made in para No. 1 of the

Preliminary Objections, the petitioner has already filed a

representation/appeal against the non-allotment of the plot, to the

Chief Administrator of the Board – respondent No. 2. It is stated by

learned counsel for respondent No. 3 – Marketing Committee that

the aforementioned representation/appeal is listed for hearing on

25.2.2009.

In view of the fact that the petitioner is already seeking

redress of its grievance before the departmental authorities, the writ

petition is disposed of as premature at this stage with a direction to

respondent No. 2 to decide the pending representation/appeal at the
earliest and preferably within three months from the date a certified

copy of this order is received. Till then, status-quo as directed by this

Court vide order dated 15.9.2008, shall be maintained.

Disposed of.


February 16, 2009.                        ( SURYA KANT )
dinesh                                        JUDGE