Punjab-Haryana High Court
Braham Pal vs State Of Haryana And Others on 31 August, 2009
IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH
Civil Writ Petition No.13388 of 2009
Date of Decision: 31.08.2009
Braham Pal
Petitioner
Versus
State of Haryana and others
Respondents
CORAM:- HON'BLE MR. JUSTICE JASBIR SINGH
Present: Mr.Rajiv Sharma, Advocate for the petitioner
.....
Jasbir Singh, J. (Oral)
The petitioner is claiming a plot under the rehabilitation policy,
framed by the State of Haryana, for those whose land was acquired for any
development scheme. Under orders passed by a Division Bench of this
Court in CWP No.15433 of 2006, to settle such like disputes, Oustees
Adalat was constituted. Apex Appellate Body was also created. The
petitioner may agitate his claim before the above said authority. If any
application is made, the same be disposed of as per law within a period of
three months from the date of receipt of the application.
Writ petition stands disposed of.
31.08.2009 (Jasbir Singh) gk Judge