IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH.
C.W.P.No. 1707 of 2008(O&M).
Date of Decision : 25.11.2008.
Bhushan Gupta
Petitioner.
VERSUS
State of Haryana and others.
Respondents.
CORAM : HON'BLE MR. JUSTICE M.M.KUMAR.
HON'BLE MR. JUSTICE JORA SINGH.
---
Present:- Mr. Sanjiv Gupta, Advocate, for
the petitioner.
Mr. Arun Walia, Advocate, for
HUDA
---
1.Whether Reporters of Local Newspapers 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.
Learned counsel for the petitioner states that all
documents necessary for issuance of completion certificate
has already been submitted to respondent Nos. 2 and 3. But
no final decision is being taken by them. He further prayed
that the petition may be disposed of with direction to
respondent Nos. 2 and 3 to take final decision on the
application/documents already submitted as building has
been completed by the petitioner as per the policy which was
applicable to him.
Accordingly, we dispose of the writ petition with a
direction to respondent Nos. 2 and 3 to dispose of the
application/documents submitted by the petitioner for
C.W.P.No. 1707 of 2008(O&M). -2-
issuance of a completion certificate. Needful shall be done
within a period of two months from the date of receipt of a
certify copy of this order.
(M.M.KUMAR )
JUDGE
25.11.2008 ( JORA SINGH)
Anoop JUDGE