High Court Punjab-Haryana High Court

M.P.Sharma And Others vs Housing Board Haryana And Others on 23 November, 2009

Punjab-Haryana High Court
M.P.Sharma And Others vs Housing Board Haryana And Others on 23 November, 2009
           IN THE HIGH COURT OF PUNJAB AND HARYANA
                         AT CHANDIGARH


               Civil Writ Petition No.15666 of 1991 (O&M)
                  Date of decision: 23rd November, 2009


M.P.Sharma and others
                                                                 ... Petitioners
                                   Versus
Housing Board Haryana and others
                                                             ... Respondents

CORAM:       HON'BLE MR. JUSTICE KANWALJIT SINGH AHLUWALIA

Present:     Mr. Gaurav Jain, Advocate for
             Mr. Jai Veer Yadav, Advocate for the petitioners.
             Mr. V.K. Vashist, Advocate for Housing Board Haryana.


KANWALJIT SINGH AHLUWALIA, J. (ORAL)

Civil Writ Petition No.56 of 1989; 57 of 1989; 13953 of 1989;

53437 of 1991; 10462 of 1988; 11482 of 1990; 11889 of 1990; 12719 of

1990 and 10766 of 1996 were regarding the same controversy and were

disposed of in terms of decision of this Court rendered in Civil Writ Petition

No.10462 of 1988 titled ‘Jan Kalyan Simiti (Regd.) Panipat and others

v. Housing Board Haryana and others‘ decided on 3rd February, 2000.

The judgment rendered in Jan Kalyan Simiti’s case (supra)

has been reported as 2003 (2) RCR (Civil) 411.

Counsel for Housing Board Haryana has submitted that the

decision rendered in Jan Kalyan Simiti’s case (supra) was assailed in LPA

No.919 of 2000. The LPA was dismissed on 7th August, 2000. Thereafter,

Housing Board, Haryana filed an SLP. Counsel for Housing Board

Haryana has submitted that the SLP was also dismissed vide SLP (C)

No.17569 of 2005.

Counsel for the parties are in agreement that the present writ

petition can be decided in terms of decision of this Court rendered in Civil
Civil Writ Petition No. 15666 of 1991 (O&M) 2

Writ Petition No.10462 of 1988 titled ‘Jan Kalyan Simiti (Regd.) Panipat

and others v. Housing Board Haryana and others‘ decided on 3rd

February, 2000 reported as 2003 (2) RCR (Civil) 411.

On joint request made by counsel for the parties, present writ

petition is disposed of in terms of order passed in Jan Kalyan Simiti’s case

(supra).

[KANWALJIT SINGH AHLUWALIA]
JUDGE
November 23, 2009
rps