High Court Punjab-Haryana High Court

Mahabir Industries vs State Of Haryana And Others on 7 September, 2009

Punjab-Haryana High Court
Mahabir Industries vs State Of Haryana And Others on 7 September, 2009
             IN THE HIGH COURT OF PUNJAB AND HARYANA AT

                                CHANDIGARH


                                      Civil Writ Petition No.13876 of 2009
                                             Date of Decision: 07.09.2009



Mahabir Industries
                                                                   Petitioner
                                   Versus
State of Haryana and others
                                                               Respondents



CORAM:- HON'BLE MR. JUSTICE JASBIR SINGH

Present:    Mr.Sukhdeep Parmar, Advocate for the petitioner

                          .....

Jasbir Singh, J. (Oral)

This writ petition has been filed with a prayer that the

directions be issued to the respondents to allot the petitioner a plot of the

size measuring 1000 sq.mtrs, as per survey conducted by the respondents, in

the year 2001.

It is apparent from the records that with a view to shift the

dying units, from residential area of Panipat, a separate area was developed/

earmarked. The petitioner moved an application for allotment of a plot

measuring 2100 sq.mtrs., which was done on 28.11.2003 (P1). This writ

petition has been filed by stating that the petitioner’s existing unit was

running in an area of 6500 sq.mtrs and as per survey conducted, it was

entitled to get a plot measuring 10000 sq.mtrs.

Be that as it may, it is not in dispute that the petitioner had

raised a claim for allotment of a plot measuring 2100 sq.mtrs. only and the

same was allotted to it. If that is so, the petitioner cannot raise this
Civil Writ Petition No.13876 of 2009 2

objection after so many years that he was entitled to get a bigger plot and a

small plot has wrongly been allotted to it. It is contention of the petitioner

that many plots are lying vacant. If that is so, the petitioner may apply

against those plots and if it is found eligible, the authorities may take

necessary action as per law/ policy.

Dismissed.

07.09.2009                                  (Jasbir Singh)
gk                                              Judge