Civil Writ Petition No. 10469 of 2008 (O&M) 1
In the High Court of Punjab and Haryana, at Chandigarh.
Civil Writ Petition No. 10469 of 2008 (O&M)
Date of Decision: 28.11.2009
Darshan Singh and Others
...Petitioners
Versus
State of Punjab and Others
...Respondents
CORAM: HON'BLE MR. JUSTICE KANWALJIT SINGH AHLUWALIA.
Present: Ms. Monika Sharma, Advocate
for Mr. Pawan Kumar Mutneja, Advocate
for the petitioners.
Mr. Anil Kumar Sharma, Additional Advocate
General, for respondents No.1 to 4.
Mr.Pavit Singh Mattewal, Advocate
for respondent No.5.
Kanwaljit Singh Ahluwalia, J. (Oral)
Civil Misc. No. 17435 of 2009
Civil Misc. Application is allowed.
Documents (Annexures A1 to A4) are taken on record.
Civil Writ Petition No. 10469 of 2008
Mr. Anil Kumar Sharma, Additional Advocate General, Punjab,
submits that needful has been done and to this effect short affidavit of
Gurinder Singh, Sub Divisional Officer, WMI (Drainage), Sub Division
No.4, Mohali, has been filed, in para 3 thereof it has been stated as
under:-
Civil Writ Petition No. 10469 of 2008 (O&M) 2
“That as per directions of this Hon’ble High
Court, the answering respondents have
implemented the directions and have made all the
possible measures i.e. in order to pass the rainy
water from Choe, passing through village Chapper
Chiri, a cut has been made in the road build by M/s
Ansal Builders, which was blocking passage of
smooth flow of raining water during the monsoon”.
In view of the stand taken by the State, no further directions
are called for and present writ petition has been rendered infructuous.
Dismissed as such.
(Kanwaljit Singh Ahluwalia)
Judge
November 28, 2009
“DK”