IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH.
CIVIL WRIT PETITION NO. 13119 OF 2009
DATE OF DECISION : August 26, 2009.
Parties Name
Karan Singh and others
...PETITIONERS
VERSUS
State of Haryana and others
...RESPONDENTS
CORAM: HON'BLE MR. JUSTICE JASBIR SINGH
PRESENT: Mr. S.K.Yadav,
Advocate, for the petitioners.
JASBIR SINGH, J. (oral)
ORDER:
State of Haryana issued a policy on February 1, 2008,
envisaging allotment of plots measuring 100 Sq. yards, to the members of
the poor section of the Society.
In that scheme, Deputy Commissioner of the concerned district
was appointed as a Nodal Officer to ensure proper implementation of the
scheme.
In this writ petition, it has been prayed that under the scheme,
plots are being allotted to those, who are not eligible, whereas claim of the
petitioners, though genuine, has wrongly been ignored. Prayer is for
conducting re-survey in the village and include name of the petitioners in
the category of persons, who are living below poverty line.
During arguments, it transpires that by stating their grievance,
CIVIL WRIT PETITION NO. 13119 OF 2009 -2-
petitioners have already sent a representation on July 28, 2008, to the
Deputy Commissioner, district Gurgaon, which is still pending.
In view of facts of this case, this writ petition is disposed of by
issuing direction to respondent No. 4 to take note and decide application of
the petitioners. If there is a substance, requisite relief be granted to them as
per norms. Needful be done within a period of four weeks from the date of
receipt of copy of this order.
( Jasbir Singh )
Judge
August 26, 2009.
DKC