Civil Writ Petition No. 15916 of 2009 1
In the High Court of Punjab and Haryana, at Chandigarh.
Civil Writ Petition No. 15916 of 2009
Date of Decision: 15.10.2009
Managing Committee, S.A.Jain High School, Malerkotla
...Petitioner
Versus
State of Punjab and Others
...Respondents
CORAM: HON'BLE MR. JUSTICE KANWALJIT SINGH AHLUWALIA.
Present: Mr. Mohd. Yousaf, Advocate
for the petitioner.
Kanwaljit Singh Ahluwalia, J. (Oral)
The present petition has been preferred by the Managing
Committee, Shri Atma Nand Jain Sabha in Malerkotla. There was some
dispute regarding the management of the School which, on the
intervention of Lok Adalat, was resolved. Thereafter, the Managing
Committee approached the respondents to approve the name of Krishan
Chand Jain as Correspondent. The grievance made in the present
petition is that despite various reminders and the communications sent
to the official respondents, application for approving the name of
Correspondent is not being decided.
Counsel for the petitioner submits that he will be satisfied in
case the respondents, within reasonable time, decide the request
regarding approval of the name of the Correspondent. Counsel further
submits that even if the name is not approved, the petitioner will have
Civil Writ Petition No. 15916 of 2009 2
the right to assail the order but the official respondents cannot sit over
the request and postpone it for times to come.
Issue notice of motion.
On the asking of the Court, Mr. Jaswinder Singh, Deputy
Advocate General, Punjab, accepts notice on behalf of the respondents.
Copy of writ petition has been supplied to him.
In view of the submissions made by counsel for the petitioner,
respondents No.2 and 3 are directed to take final decision on the
communication sent by the petitioner-Managing Committee in respect of
approval of the name of the Correspondent within two months from the
receipt of certified copy of the order.
With the observations made above, the present petition is
disposed of.
(Kanwaljit Singh Ahluwalia)
Judge
October 15, 2009
“DK”