Punjab-Haryana High Court
Gurlal Singh vs The Director Rural And … on 7 July, 2011
IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH
Civil Writ Petition No.11578 of 2011
Gurlal Singh
...Petitioner
Versus
The Director Rural and Development Panchayats, Punjab,
Mohali & others
...Respondents
CORAM: HON'BLE MR.JUSTICE RANJIT SINGH
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?
Present: Mr.Balbir Singh Jaswal, Advocate,
for the petitioner.
*****
RANJIT SINGH, J.
The appeal filed by the petitioner against the cancellation
of lease is still pending before the Commissioner. The prayer for
interim order staying the cancellation of auction has been declined on
the ground that the petitioner could not show lease in his favour.
Counsel for the petitioner was given option to show lease, but he is
unable to show any lease deed in favour of the petitioner.
Let the petitioner pursue his appeal. It will not be
appropriate to interfere in exercise of writ jurisdiction during the
pendency of appeal.
Dismissed.
July 07, 2011 ( RANJIT SINGH ) ramesh JUDGE