High Court Punjab-Haryana High Court

Maya Devi Goel Public School vs The State Of Punjab And Another on 15 July, 2008

Punjab-Haryana High Court
Maya Devi Goel Public School vs The State Of Punjab And Another on 15 July, 2008
      IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                     CHANDIGARH.

                                                  C.W.P. No. 11993 of 2008
                                         DATE OF DECISION : 15.07.2008

Maya Devi Goel Public School, Pohir, District Ludhiana

                                                            .... PETITIONER

                                   Versus

The State of Punjab and another

                                                       ..... RESPONDENTS


CORAM :- HON'BLE MR. JUSTICE SATISH KUMAR MITTAL
            HON'BLE MR. JUSTICE AUGUSTINE GEORGE MASIH


Present:    Mr. S.S. Behl, Advocate,
            for the petitioner.

                         ***

SATISH KUMAR MITTAL , J. ( Oral )

The petitioner School has filed this petition under Articles

226/227 of the Constitution of India for issuance of a writ in the nature of

mandamus directing the respondents to increase the breadth of the road

which goes from Ahmedgarh, Pohir Road to the petitioner School.

Before filing this writ petition, the petitioner School had also

given a representation dated 2.6.2008 (Annexure P-2) to the respondents.

But the same has not been decided so far.

After hearing counsel for the petitioner and going through the

contents of the petition, we dispose of this writ petition with a direction to
CWP No. 11993 of 2008 -2-

respondent No.2 to look into the matter and decide the said representation

(Annexure P-2) in accordance with law, within a period of three months.




                                      ( SATISH KUMAR MITTAL )
                                               JUDGE


July 15, 2008                       ( AUGUSTINE GEORGE MASIH )
ndj                                           JUDGE