IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH
C.W.P. No. 14315 of 2008
DATE OF DECISION: November 10, 2008
Gurmit Kaur
...Petitioner
Versus
Chandigarh Housing Board and another
...Respondents
CORAM: HON'BLE MR. JUSTICE M.M. KUMAR
HON'BLE MR. JUSTICE JORA SINGH
Present: Mr. Navdeep Singh, Advocate,
for the petitioner.
Mr. B.R. Mahajan, Advocate,
for the respondents.
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?
M.M. KUMAR, J.
Learned counsel for the petitioner has stated that he may
be permitted to withdraw the petition on account of amendment made
on 17.2.2008 making the pensioners of the defence forces eligible by
waiving the condition of being resident in Chandigarh for three years.
Dismissed as withdrawn.
Learned counsel for the petitioner has also brought to
our notice that the reply filed to the petition shows that one Smt.
Charanjit Kaur w/o Late Shri Nanak Singh has been allotted two plots
C.W.P. No. 14315 of 2008 2
by filing false affidavit. In para 1 of the rejoinder filed by the
Secretary, Chandigarh Housing Board, Chandigarh, the
aforementioned fact has been conceded and it has been further stated
that action for cancellation of one of the dwelling unit allotted to her
is under process. We asked learned counsel for the respondents about
the status of the cancellation process because the rejoinder was filed
on 6.12.2007. He has stated that no final decision has yet been taken
with regard to the allotment of second dwelling unit to Smt. Charanjit
Kaur. Accordingly, we direct the respondents to place on record the
order passed by them in respect of cancellation of one of the dwelling
unit of Smt. Charanjit Kaur within a period of two months i.e. on or
before 12.1.2008. The matter be listed for the perusal of the order
before the Division Bench on that date.
(M.M. KUMAR)
JUDGE
(JORA SINGH)
November 10, 2008 JUDGE
Pkapoor