High Court Punjab-Haryana High Court

Kulwant Singh Sandhu And Others vs U.T. Chandigarh And Others on 26 November, 2008

Punjab-Haryana High Court
Kulwant Singh Sandhu And Others vs U.T. Chandigarh And Others on 26 November, 2008
      IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                     CHANDIGARH.

                                        C.W.P. No. 5755 of 2007 ( O&M )
                                       DATE OF DECISION : 26.11.2008

Kulwant Singh Sandhu and others
                                                        .... PETITIONERS

                                  Versus

U.T. Chandigarh and others
                                                      ..... RESPONDENTS

CORAM :- HON'BLE MR. JUSTICE SATISH KUMAR MITTAL
            HON'BLE MR. JUSTICE JASWANT SINGH


Present:    Mr. D.S. Patwalia, Advocate,
            for the petitioners.

            Ms. Lisa Gill and Mr. Deepak Sharma, Advocates,
            for respondents No.1 to 3.

            Mr. Raj Kapur Malik, Advocate,
            for respondent No.4.

                        ***

SATISH KUMAR MITTAL , J. ( Oral )

In terms of the earlier order dated October 22, 2008, Shri R.K.

Rao, Deputy Commissioner-cum-Registrar, Cooperative Society, U.T.

Chandigarh, is present in the Court and has placed on record his affidavit

dated 21.11.2008.

Learned counsel for the petitioners states that in view of the

aforesaid affidavit of the Registrar, Cooperative Society, U.T. Chandigarh,

this petition has become infructuous. However, learned counsel for

respondent No. 4 Society states that in terms of the affidavit dated
CWP No. 5755 of 2007 -2-

24.11.2008 of the Administrators on behalf of respondent No.4, the

petitioners are required to furnish indemnity bonds and after the same are

furnished, immediately thereafter, possession will be delivered to the

petitioners. In this regard, learned counsel for the petitioners states that the

petitioners will furnish the requisite indemnity bonds within a period of one

month from today.

Dismissed as infructuous.

However, as far as election of the respondent Society is

concerned, the same shall be held expeditiously in accordance with the

rules.



                                         ( SATISH KUMAR MITTAL )
                                                 JUDGE


November 26, 2008                           ( JASWANT SINGH )
ndj                                               JUDGE