IN THE HIGH COURT OF PUNJAB AND HARYANA
AT CHANDIGARH
Civil Revision No.6110 of 2009 (O&M)
Date of Decision 23.10.2009
Jagdev Singh
...... Petitioner
VERSUS
Director, Rural Development and Panchayats Department (Punjab), Mohali
(Punjab) and others
...... Respondents
CORAM:- HON'BLE MR. JUSTICE A.N.JINDAL
Present: Mr.Arun Jindal, Advocate,
for the petitioner.
*****
A.N.JINDAL, J(ORAL):
Aggrieved against the order dated 19.08.2009, passed by
respondent No.1-Director, Rural Development & Panchayats Department
(Punjab),Mohali (Punjab), dismissing the application for stay filed by the
petitioner-applicant (herein referred as ‘the petitioner’), he has preferred this
petition.
Heard. As per report, the possession has already been taken by
the Gram Panchayat, therefore, no injunction could be granted.
Dismissed. However, respondent No.1 is directed to dispose of
this appeal within six months.
(A.N.Jindal)
Judge
23.10.2009
mamta-II