IN THE HIGH COURT OF PUNJAB & HARYANA AT
CHANDIGARH
CWP No. 8125 of 2007
Date of Decision: 13.02.2009
Lt. Col. Naresh Ghai, Advocate ..Petitioner
versus
Municipal Corporation, Ludhiana and others ..Respondents
CORAM: HON'BLE MR. JUSTICE T.S.THAKUR,CHIEF JUSTICE
HON'BLE MR. JUSTICE HEMANT GUPTA
Present : Petitioner in person
Mr. Amol Rattan Singh, Addl. A.G. Punjab
for respondents No.2 and 3
*****
T.S.Thakur, C.J. (Oral)
Petitioner appeared in person submits that in the light of the
stringent directions given by this Court in Civil Writ Petition No. 4886 of
2003 disposed off on 04.10.2008, no further directions in this case are
needed. Liberty is, however, given to the petitioner to seek appropriate
redress regarding the alleged improper ‘Change of Land Use’ by
modification of the town planning scheme, if any, in appropriate
proceedings.
Dismissed as infructuous with the liberty prayed for.
(T.S.THAKUR)
CHIEF JUSTICE
(HEMANT GUPTA)
JUDGE
13.02.2009
‘ravinder’