High Court Punjab-Haryana High Court

Gurmit Singh And Others vs The Union Of India And Others on 1 December, 2009

Punjab-Haryana High Court
Gurmit Singh And Others vs The Union Of India And Others on 1 December, 2009
CWP No.18384 of 2009                                                 1

    IN THE HIGH COURT FOR THE STATES OF PUNJAB AND
                HARYANA AT CHANDIGARH.



                                 Civil Writ Petition No.18384 of 2009

                                 Date of Decision:-1.12.2009




Gurmit Singh and others                                 ...Petitioners


                                     Versus


The Union of India and others                           ...Respondents

CORAM: HON’BLE MR.JUSTICE SATISH KUMAR MITTAL
HON’BLE MR.JUSTICE MEHINDER SINGH SULLAR

Present: Mr.Sandeep Jain, Advocate for the petitioners.

Satish Kumar Mittal J. (Oral):

The petitioners have filed the instant writ petition under

Articles 226/227 of the Constitution of India for quashing notification

dated 17.9.2009 (Annexure P3) issued by respondent No.1 under

section 3-A of the National Highway Act, 1956 (hereinafter to be

referred as “the Act”).

It is conceded position that the petitioners have filed

objections under section 3-C of the Act to the aforesaid proposed

acquisition and those objections are still pending consideration. It is

also conceded position that till date, no notification/declaration under
CWP No.18384 of 2009 2

section 3-D of the Act has been issued.

In view of the said fact, at this stage, this petition is

premature. However, it will be open to the petitioners to pursue the

objections already filed by them before the competent authority.

Dismissed with the aforesaid liberty.

(Satish Kumar Mittal)
Judge

(Mehinder Singh Sullar)
Judge
1.12.2009
AS