High Court Punjab-Haryana High Court

Jodh Singh And Another vs State Of Punjab And Another on 28 January, 2009

Punjab-Haryana High Court
Jodh Singh And Another vs State Of Punjab And Another on 28 January, 2009
    IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                  CHANDIGARH


                                  C.W.P NO. 1315 OF 2008
                                  DECIDED ON : 28.01.2009

Jodh Singh and another
                                                ...Petitioners
             versus

State of Punjab and another
                                                ...Respondents



CORAM : HON'BLE MR. JUSTICE SURYA KANT


Present : Mr. Mohit Garg, Advocate,
          for the petitioners.


SURYA KANT, J. (ORAL)

Notice of motion.

On the asking of the Court, Mr. G. S. Attariwala,

Additional AG, Punjab accepts notice on behalf of the

respondents.

The petitioners, who claim themselves to be the

victims of 1984 riots, seek a direction for issuance of Red-Cards

so as to enable them to get facilities/ help/ grant/ compensation

in terms of the Government Policies issued from time to time.

It is the petitioners’ case that petitioner No.1 had a

furniture shop in Delhi in the name and style of ‘M/S A.G.

Furnitures’, 202/20, Onkar Nagar-B, Tri Nagar, Delhi-35. The said

business was allegedly lost in the 1984 riots. This is also the

petitioners’ case that whatever documents were asked by the

respondent authorities to enlist them as the ‘riot victims’ and for
C.W.P NO. 1315 OF 2008 -2-

issuance of Red-Cards to them, have already been supplied by

them, yet no final decision is being taken in the matter.

Having heard learned counsel for the parties and

without expressing any views on merits of the petitioners’ claim,

I deem it appropriate to dispose of this writ petition with a

direction to the respondents to consider the material/information

supplied by the petitioners for inclusion of their names among the

riot victims and in case the same is found genuine, to issue them

the Red-Cards so as to enable them to get the benefit of

government policies.

The needful shall be done within a period of one month

from the date of receipt of certified copy of this order.

JANUARY 28, 2009                             (SURYA KANT)
shalini                                          JUDGE