IN THE HIGH COURT OF PUNJAB AND HARYANA AT CHANDIGARH
CWP No. 18549 of 2009
Date of Decision: 3.12.2009
Kalyan Society (Regd)
....Petitioner.
Versus
State of Haryana
...Respondent.
CORAM:- HON'BLE MR. JUSTICE AJAY KUMAR MITTAL.
PRESENT: Mr. R.K. Malik, Senior Advocate with
Mr. Vishal Malik, Advocate for the petitioner.
AJAY KUMAR MITTAL, J.
In this writ petition filed under Articles 226/227 of the
Constitution of India, the petitioner-Society has prayed for issuance of a
direction to the respondent to take a final decision with regard to grant
of ‘No Objection Certificate’ to the petitioner for establishing Lal
Bahadur Shashtri Mahila Ayurvedic College and Hospital, Village
Bhillchapper, Sadhura Road, Bilaspur, District Yamuna Nagar
(Haryana).
Notice of motion.
Mr. Sukant Gupta, Additional Advocate General, Haryana,
accepts notice.
After hearing the learned counsel for the parties and
perusing the record, the instant writ petition is disposed of with a
direction to the respondent to take a final decision with regard to grant
CWP No. 18549 of 2009 -2-
of ‘No Objection Certificate’ to the petitioner for establishing Lal
Bahadur Shashtri Mahila Ayurvedic College and Hospital, Village
Bhillchapper, Sadhura Road, Bilaspur, District Yamuna Nagar
(Haryana) within a period of one month from the date of receipt of a
certified copy of this order.
December 3, 2009 (AJAY KUMAR MITTAL) gbs JUDGE