IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH
Civil Writ Petition No.13638 of 2011
Date of Decision: August 08, 2011
Gurmail Singh
...Petitioner
Versus
State of Punjab & 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.Gourav Goel, Advocate,
for the petitioner.
*****
RANJIT SINGH, J.
The petitioner is aggrieved against an entry in his revenue
record where some stay is recorded. The petitioner wants to avail the
loan on this property and for this purpose has approached the
revenue authorities to remove the entry as the same issue has been
decided in favour of the petitioner long ago. The authorities, however,
are not acting on the matter and so the petitioner has filed this writ
petition.
It would be appropriate for the petitioner to approach the
Deputy Commissioner concerned, who shall look into the matter and
pass an appropriate order for the other revenue authorities to act in
accordance with law.
The writ petition is disposed of.
August 08, 2011 ( RANJIT SINGH ) ramesh JUDGE