IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH
Civil Writ Petition No.14236 of 2009
Date of Decision: 06.10.2009
Jai Bhagwan and others
Petitioners
Versus
State of Haryana and others
Respondents
CORAM:- HON'BLE MR. JUSTICE JASBIR SINGH
Present: Mr.Sachin Mittal, Advocate for the petitioners
.....
Jasbir Singh, J. (Oral)
On 11.9.2009, following order was passed by this Court:-
“Counsel for the petitioners wishes to verify as to
whether the petitioners have laid challenge to the order passed
by the Gram Panchayat communicated to the Deputy
Commissioner vide letter No.217 dated 1.5.2007, vide which
allotment in favour of the petitioners, was cancelled.”
In this writ petition, the petitioners have laid challenge to the
orders passed by the authorities, for their ejectment from the land in dispute,
which allegedly was allotted to them earlier by the Gram Panchayat. It has
come on record that the Gram Panchayat has cancelled the allotment by
passing a resolution, which was approved by the Deputy Commissioner.
Unless that resolution is set aside, this Court feels that probably no
interference can be made in the orders, impugned in this writ petition.
Faced with the situation, counsel for the petitioners wishes to
withdraw this writ petition with liberty to file a fresh one on the same cause
Civil Writ Petition No.14236 of 2009 2
of action and also to lay challenge to the resolution passed by the Gram
Panchayat, cancelling allotment made in favour of the petitioners.
Liberty granted.
Dismissed as withdrawn.
06.10.2009 (Jasbir Singh) gk Judge