High Court Punjab-Haryana High Court

Bhani Singh And Others vs The State Of Haryana And Others on 5 August, 2009

Punjab-Haryana High Court
Bhani Singh And Others vs The State Of Haryana And Others on 5 August, 2009
             IN THE HIGH COURT OF PUNJAB AND HARYANA AT

                                CHANDIGARH


                                      Civil Writ Petition No.11684 of 2009
                                             Date of Decision: 05.08.2009



Bhani Singh and others
                                                                   Petitioners
                               Versus
The State of Haryana and others
                                                                 Respondents



CORAM:- HON'BLE MR. JUSTICE JASBIR SINGH

Present:     Mr.Vikram Singh, Advocate for the petitioners

                          .....

Jasbir Singh, J.(Oral)

By filing this writ petition, the petitioners pray that directions

be issued to the respondents to construct Tito Kheri link drain from RD 0 to

RD 2150, for which, land was acquired in the year 1999.

Counsel for the petitioners states that the petitioners will be

satisfied in case directions are issued to respondent No.1 to decide legal

notice of the petitioners sent on 30.4.2009 (P2).

In view of facts mentioned above, this writ petition is disposed

of as per prayer made, by issuing directions to Secretary, Department of

Irrigation, State of Haryana, to take note and decide legal notice served by

the petitioner, as per law, by passing a speaking order. Needful be done

within a period of two months from the date of receipt of a copy of this

order.

05.08.2009                                   (Jasbir Singh)
gk                                               Judge